1999 INSC 0200 SUPREME COURT OF INDIA Electronics Corporation of India Vs. G. Muralidhar C.A.No.5251 of 1996 (G.B.Pattanaik and B.N.Agrawal JJ.) 17.01.2001 ORDER The Text below is only a summarized version of the order pronounced Order of termination of respondent not passed by disciplinary authority but by Appellate Authority. High Court held that Order of termination was vitiated and thus directed reinstatement and backwages. Division Bench of High Court upheld decision of Single Judge. Supreme Court held that trial of respondent was vitiated as right of appeal had been denied to respondent and thus upheld reinstatement without backwages.