2000 INSC 1183 SUPREME COURT OF INDIA Sandeep Singh Vs. State of Haryana (G.B.Pattanaik and B.N.Agrawal JJ.) 09.11.2000 ORDER The Text below is only a summarized version of the order pronounced Matter related to appointment of appellants in State Civil Services. In case of vacancies on particular service till date should be filled up unless there is any statutory embargo. No statutory embargo could be pointed out. Supreme Court directed appellants who appeared in competitive examination to be considered for appointment. Appellant entitled to benefit prospectively from date of appointment.