1999 INSC 0193 SUPREME COURT OF INDIA M.C. Misra Vs. Union of India (UOI) (S.Rajendra Babu and S.N.Phukan JJ.) 09.03.1999 ORDER The Text below is only a summarized version of the order pronounced Petitioner promoted on ad hoc basis from Assistant Conservator to Deputy Conservator. Later promoted against clear vacancy. Petitioner claimed salary of Deputy Conservator from date of ad hoc appointment. Supreme Curt held that petitioner entitled to salary of Deputy conservator as ad hoc appointment was made under Rules.