Supreme Court of India
Rajpal vs State Of Haryana & Ors on 20 November, 1995
Equivalent citations: 1996 SCC (7) 381, JT 1995 (8)	450
Bench: Ramaswamy, K.
PETITIONER: RAJPAL Vs. RESPONDENT: STATE OF HARYANA & ORS. DATE OF JUDGMENT20/11/1995 BENCH: RAMASWAMY, K. BENCH: RAMASWAMY, K. HANSARIA B.L. (J) CITATION: 1996 SCC (7) 381 JT 1995 (8) 450 1995 SCALE (6)696 ACT: HEADNOTE: JUDGMENT:
	O R D E R
Delay condoned.
Leave granted.
 In view of the order passed by this Court in S.L.P.(C)
Nos.3099-3100/85 & batch, the	persons	similarly situated
were admittedly	taken into service and their services have
been regularised. Under these circumstances, since	the
appellant, who	is the	same position,	we think, on	this
special circumstance, he is also entitled to the	same
relief.
 The appeal	is accordingly	allowed. But the appellant
would not be entitled to the back-wages; he would, however,
get all	other consequential benefits. The respondents are
directed to take the appellant into service within a period
of four weeks from the date of the receipt of this order.