2000 INSC 1025 SUPREME COURT OF INDIA Hyderabad Urban Development Authority Vs. Industrial Tribunal C.A.No.5397 of 1998 (S.Rajendra Babu and Y.K.Sabharwal JJ.) 13.09.2000 ORDER The Text below is only a summarized version of the order pronounced Workers union of appellant demanded regularization of service, medical benefits, labour holidays, bus pass concession and various other demands. Industrial Tribunal directed regularisation of service and other benefits which were enjoyed by similar category of employees working in other department. Supreme Court upheld award of Tribunal.