2001 INSC 0421 SUPREME COURT OF INDIA Union of India (UOI) Vs. Satish Chandra Mathur (G.B.Pattanaik and B.N.Agrawal JJ.) 01.05.2001 ORDER The Text below is only a summarized version of the order pronounced Whether period of services rendered on ad hoc basis till date his services stood regularized can be counted for reckoning his seniority. Appointment on ad hoc basis de hors statutory rules and was not in accordance with prescribed procedure. Supreme Court held that period of services rendered on ad hoc basis cannot be counted for reckoning his seniority. 1 SpotLaw