2000 INSC 0777 SUPREME COURT OF INDIA ESI Corporation Vs. C. Saseendran C.A.Nos.800 of 1998 (S.Rajendra Babu and Shivaraj V.Patil JJ.) 19.07.2000 ORDER The Text below is only a summarized version of the order pronounced Respondent workmen claimed benefits under Act of 1948 on ground of injuries sustained in course of employment. E1 Court after assessing disability gave a direction that appellant was bound to find suitable employment for such employee who became disabled. On appeal Supreme Court dismissed appeal on ground that Section 19 provides not only for payment of compensation but also for rehabilitation.