2001 INSC 0715 SUPREME COURT OF INDIA C.E. Tuticorin Thermal Power Station Vs. Inspector of Labour, Tuticorin C.A.No.6358 of 2001 (S. Rajendra Babu and Doraiswamy Rajuu Raju JJ.) 12.09.2001 ORDER The Text below is only a summarized version of the order pronounced Labour Inspector directed respondent 2 to 50 as permanent workers in its establishment. All respondents absorbed in service except 11 workmen. These respondents failed to furnish any material due to which they could not be absorbed inservice. Supreme Court held that when appellant had absorbed 38 workmen in their service no reason why they could not have absorbed remaining 11. Supreme Court held that in absence of any materials being furnished by these 11 respondents their non-absorption in service cannot be challenged. 1 SpotLaw