1989 INSC 0212 Ramesh Chand Madan Vs State of Haryana and Others Civil Appeal No. 295 of 1982 (Rangath Misra, G. L. Oza JJ) 07.04.1989 JUDGMENT RANGANATH MISRA, J. ­ This appeal is by special leave and is directed against the judgment of the learned Single Judge of the Punjab and Haryana High Court as affirmed in Letters Patent Appeal. The appellant was a Sub- Inspector in the Department of Food and Supplies. The facts of his case are same as those in Mohinder Singh v. State of Haryana ((1989) 3 SCC 93) which we have disposed of today. For the reasons indicated in the said judgment, the appeal is allowed and the respondent-State as also the Haryana Public Service Commission are called upon to consider his claim to be recruited to the post of District Food and Supplies Officer on the basis of the notification for recruitment made in 1980. The appellant shall have his costs. Hearing fee is assessed at Rs. 1000.