1995 INSC 1007 Rajpal Vs State of Haryana and Others Civil Appeal No. 11401 of 1995 (K. Ramaswamy, B. L. Hansaria JJ) 20.11.1995 ORDER 1. Delay condoned. 2. Leave granted. 3. In view of the order passed by this Court in SLPs (C) Nos. 3099-3100 of 1985 and 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 only person left out in the field, also stands in the same position, we think, on this special circumstance, he is also entitled to the same relief. 4. 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.