1996 INSC 0911 SUPREME COURT OF INDIA State of Punjab Vs. Darshan Singh C.A.No. ... of 1996 (A.M.Ahmadii, C.J. and K.S.Paripoornan JJ.) 12.07.1996 ORDER The Text below is only a summarized version of the order pronounced Dispute was whether service in private college before taking over of institution can be added to service in Government College for purpose of taking benefit of relaxation under Act. On basis of precedents Supreme Court held that past service in private colleges as irrelevant for purpose of working out full length service.