2001 INSC 0222 SUPREME COURT OF INDIA Vidhya Dhar Sharma Vs. G.B. Patnaik (B.N.Kirpal and Ruma Pal JJ.) 26.02.2001 ORDER 1. The Text below is only a summarized version of the order pronounced Petitioner directed to be appointed to post of medical officer to which he had been selected. Filed petition to take appropriate action against respondents for not issuing letter of appointment. Selection of petitioner was made on ad hoc basis and it will continue till a regularly selected candidate is selected. His seniority for purpose of termination will be counted from date of initial selection as Medical Officer. 1 SpotLaw