1999 INSC 0690 SUPREME COURT OF INDIA Krishi Utpadan Mandi Samiti through its Secretary, Anand Nagar Vs. Arvind Chaubey C.A.Nos.5424 of 1997 (S.B.Majmudar, M.Srinivasan and U.C.Banerjee JJ.) 09.09.1999 ORDER The Text below is only a summarized version of the order pronounced Respondent who was working on daily wages removed from service. Industrial Tribunal directed respondent to be reinstated with back wages. Decision of Tribunal confirmed by High Court. Supreme Court held that respondent had been continuing in service for more than 16 years and it was too late to contend for appellant that respondent to be treated as temporary peon.