2001 INSC 0111 SUPREME COURT OF INDIA A.P. State Federation of Coop. Spinning Mills Ltd. Vs. P.V. Swaminathan C.A.No.5037 of 1997 (G.B.Pattanaik and B.N.Agrawal JJ.) 31.01.2001 ORDER The Text below is only a summarized version of the order pronounced Respondent services terminated. Single Judge dismissed suit on ground that that termination of service was in accordance with contract of service. Division Bench of High Court set aside decision of Single Judge as appellant did not indicate any reasons for Order of termination. Order of termination not in accordance with terms of employment. Supreme Court upheld decision of Division Bench of High Court. 1 SpotLaw