2000 INSC 1008 SUPREME COURT OF INDIA Delhi Public School Vs. Teshlal Prajapati C.A.No.6038 of 1998 (S.Rajendra Babu and Y.K.Sabharwal JJ.) 12.09.2000 ORDER The Text below is only a summarized version of the order pronounced Term of contract of employment of respondent had expired. After expiry of term respondent declined the grant of extension of offer of employment. Whether appellant can reopen the issue. High Court held that matter became final after respondent declined to accept offer of extension of employment. Appellant cannot reopen the issue. Supreme Court upheld decision of High Court.