2008 INSC 0500 SUPREME COURT OF INDIA Ayodhya Faizabad Development Authority Yodhya Vs. Brij Raj Maurya C.A.No.1478 of 2008 (Tarun Chatterjee and Harijit Singh Bedi JJ.) 19.02.2008 JUDGMENT Tarun Chatterjee J. 1. Leave granted. 2. 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 Labor 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. 1. SpotLaw