2000 INSC 0969 SUPREME COURT OF INDIA M.C. Mehta Vs. Union of India (UOI) (B. N. Kirpal and Ruma Pal JJ.) 31.08.2000 ORDER The Text below is only a summarized version of the order pronounced Whether for purpose of computing one years wages for shifting bonus company should take into consideration various allowances to which assessee was entitled. Facts revealed that workmen had already received more than what they were entitled to under provisions of Act. Supreme Court held that no further relief can be granted s mount had already been paid.