2001 INSC 0280 SUPREME COURT OF INDIA All India Food & Allied Workers' Union Vs. State of Haryana C.A.No.1748 of 1997 (S. Rajendra Babu and S. N. Variava JJ.) 20.03.2001 ORDER The Text below is only a summarized version of the order pronounced Appellant filed petition for continuation of contract which was dismissed by High Court. Court directed respondent No. 1 to constitute a committee under Section 5 to consider whether contract labour system should be abolished. Committee which was not constituted made its report in accordance with provisions of Act which did not serve any purpose. Directed Government to refer matter to committee for fresh consideration. 1 SpotLaw