2001 INSC 0416 SUPREME COURT OF INDIA Neki Ram Vs. Ama Ram Godara C.A.No.14170 of 1996 (G.B.Pattanaik and B.N.Agrawal JJ.) 01.05.2001 ORDER The Text below is only a summarized version of the order pronounced Matter was whether services by respondent as an ad hoc employee can be counted for purpose of determining his seniority. Respondent before being regularised had several breaks in service. On appeal Supreme Court held that each period of service must be held as fresh service and as such services rendered before regularisation of service cannot be counted for purpose of determining his seniority. 1 SpotLaw