2001 INSC 0305 SUPREME COURT OF INDIA Shriram Refrigeration Industries Vs. Hon'ble Addl. Industrial Tribunal-cum-Addl. Labour Court, Hyderabad C.A.No.2312 of 2001 (S. P. Bharucha, Doraiswamy Rajuu Raju and Y. K. Sabharwal JJ.) 23.03.2001 ORDER The Text below is only a summarized version of the order pronounced Respondent worked as security guard. Appellant management lost confidence in workman and sought compensation to be paid in lieu of reinstatement. Supreme Court fixed compensation in lieu of reinstatement at Rs. 2,25,000 in view that salary drawn per month was Rs. 3045 and only three years of service were remaining. 1 SpotLaw