1988 INSC 0046 Randhir Singh and Others Vs Board of School Education, Haryana and Another Civil Appeal No. 265 of 1988 (G.L. Oza, B.C. Ray JJ) 18.01.1988 ORDER 1. Special leave granted. Heard learned counsel for the parties. 2. In our opinion, it is a fit case where the Board should have regularised the services of the appellants as they were employed as casual workers, although admittedly they were clerks in the office of the Board. It is therefore directed that their services will be regularised from the date they joined initially in the service of the Board. However, it is made clear that they will not get monetary benefit for the period they were not in service, but they will gain other advantages of continuous service during this period. 3. The appeal is disposed of accordingly. There will be no order as to costs.