SUPREME COURT OF INDIA Ayodhya Faizabad Development AuthorityYODHYA Vs Brij Raj Maurya (Tarun Chatterjee and Harijit Singh Bedi) Appeal (civil) 1478 of 2008(Arising out of SLP(C)No.9748 of 2007) 19/02/2008 JUDGMENT ORDER Leave granted. We are not inclined to interfere with the impugned order passed by the High Court of Judicature at Allahabad, Lucknow Bench, and Lucknow by which the award passed by the Labour Court was affirmed with 25% of back wages. Considering the facts and circumstances of these cases, we are of the view that 25% of back wages shall not bellowed to be paid to the respondent. We order accordingly. With this modification, the order of the High Court is affirmed. The appeals are accordingly disposed of. There shall be no order as to costs.