2000 INSC 1192 SUPREME COURT OF INDIA Hiran Mayee Bhattacharyya Vs. Secretary, S.M. School for Girls (M.Jagannadha Rao and K.G.Balakrishnan JJ.) 13.11.2000 ORDER The Text below is only a summarized version of the order pronounced Appellant furnished with in query report to make her representation. Direction of High Court will not lead to reinstatement or back wages. Termination Order passed will exist subject to fresh direction. Appellant to make application if she was allowed to any subsistence allowed from date of removal to date of termination.