2001 INSC 0332 SUPREME COURT OF INDIA Employer in Relation to the Management of G.C. of BCCL Vs. Workmen represented by Bihar Colliery Kamgar Union C.A.No.2503 of 2001 (A.P.Misra and B.N.Agrawal JJ.) 30.03.2001 ORDER The Text below is only a summarized version of the order pronounced Dispute related to appointment of under-age person in a coal mine. High Court upheld regularization of such employees inspite of fact they were found under age. Regularization of appointment cannot be upheld once it was found that they were underage at time of appointment. High Court Order set aside. 1 SpotLaw