2000 INSC 0767 SUPREME COURT OF INDIA Council of Scientific & Industrial Research Vs. Padma Ravinder Nath (Smt) C.A.Nos.1787-92 of 1991 (S.Rajendra Babu and Shivaraj V.Patil JJ.) 18.07.2000 ORDER The Text below is only a summarized version of the order pronounced Dispute related to whether Council for Scientific and Industrial Research would come under definition industry and whether persons employed by them are workmen under Industrial Disputes Act. On basis of precedents Supreme Court held that Council for Scientific Research is not and industry and workers are not workmen under Industrial Disputes Act.