2004 INSC 0176 SUPREME COURT OF INDIA Haryana Urban Development Authority Vs. Virender Sharma C.A.No.874 of 2004 (S. R. Babu and G. P. Mathur JJ.) 09.02.2004 ORDER 1. Leave granted. 2. In these appeals the respondents who were working on the establishment of the appellant filed a claim statement not only for reinstatement in service but also for certain back wages and a reference was made to the Industrial Tribunal-cum-Labour Court-1. The Labour Court granted both the reliefs in each of these cases and the matter was carried to the High Court. The High Court having dismissed the writ petition, these appeals are filed by special leave. 3. We have examined the matter in detail and found that although for short period the respondents have worked, 50% back wages have been granted, which we find too high. In the circumstances we think the same should be reduced to 25%. In other respects the order made by the Labour Court as affirmed by the High Court shall not be disturbed. The appeals are disposed of accordingly. 1 SpotLaw