2001 INSC 0699 SUPREME COURT OF INDIA A.P. SRTC, Cuddapah Vs. K. Bajjanna C.A.Nos.6235-36 of 2001 D. P. Mohapatra and K. G. Balakrishnan, JJ. 06.09.2001 ORDER The Text below is only a summarized version of the order pronounced Respondent engaged as mazdoor in appellant's establishment. His services terminated. Labour Court declined reinstatement. After matter was directed back by High Court to Labour Court it directed reinstatement with full back wages. Supreme Court upheld decision of backwages and reinstatement on grounds that similarly placed workman was given relief of reinstatement. 1 SpotLaw