2000 INSC 1014 SUPREME COURT OF INDIA Executive Engineer, CPWD, Indore Vs. Madhukar Purshottam Kolharkar C.A.No.6418 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 Respondent appointed on temporary basis with condition that his services could be terminated any time without giving any notice. Appellant contended that termination of services did not amount to retrenchment as Central Public Works Department was not an industry. Appeal dismissed as on basis of precedents it had been held that Central Public Works Department was an industry.