Citation : 2019 Latest Caselaw 2787 ALL
Judgement Date : 11 April, 2019
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH AFR Court No.26 Case :- SERVICE SINGLE No. - 1169 of 2016 Petitioner :- Kallu Respondent :- State Of U.P. Thru Secy.Secondary Edu.Civil Sectt.Lko.& Ors. Counsel for Petitioner :- Qamrul Hasan,Arun Saxena,Tarun Kumar Misra Counsel for Respondent :- C.S.C. Hon'ble Siddhartha Varma,J.
The petitioner was employed with the respondent no.4 who has been held to have been sufficiently served as is clear from the order dated 8.2.2019. It transpires from the record that the date of birth as was given out by the petitioner at the time of employment was subsequently amended and it was mentioned in the service book that the petitioner's date of birth was 2.7.1954. Thereafter, the petitioner continued on the basis of the entry made in the service book till the date of his retirement i.e. till 31.5.2014. However, after his retirement, the Deputy Director of Education (Secondary) i.e. respondent no.2 passed an order dated 7.11.2015 stating that since there was a cutting and change in the service book, the date of retirement of the petitioner had in fact to be 31.5.2008 instead of 31.5.2014 and after stating this fact, Rs.14,25,963/- were sought to be recovered from the petitioner. Another order dated 24.8.2015 which was passed stopping the interim pension which had been approved viz-a-viz the petitioner along with the order dated 7.11.2015 have been challenged in the instant writ petition.
Challenging the aforesaid orders dated 7.11.2015 and 24.8.2015, the petitioner submitted that when the date of birth was given out in the service book as 2.7.1954, after the petitioner had with clean hands submitted an affidavit to that effect before the Principal and on the basis of which the salary and retirement had followed, then at such a late stage in the year 2015, it could not be said that since the petitioner had altered the date of birth, the salary and retiral benefits had to be recovered from the petitioner and that the petitioner's retirement date had to be changed in accordance with the date of birth as was there before the change. Learned counsel for the petitioner, relying upon a decision of the Supreme Court reported in AIR 2015 SC 696 : State of Punjab & Ors. Vs. Rafiq Masih (White Washer) etc. stated that even though recovery of excess payment could have been done but if it was found that the recovery would cause hardship to an employee which out-weighed the right of recovery, then the same could not have been done. In this regard learned counsel for the petitioner read out paragraph nos.6, 7, 11 and 12 of the above judgment and, therefore, they are being reproduced here as under :
"6. In view of the conclusions extracted hereinabove, it will be our endeavour, to lay down the parameters of fact situations, wherein employees, who are beneficiaries of wrongful monetary gains at the hands of the employer, may not be compelled to refund the same. In our considered view, the instant benefit cannot extend to an employee merely on account of the fact, that he was not an accessory to the mistake committed by the employer; or merely because the employee did not furnish any factually incorrect information, on the basis whereof the employer committed the mistake of paying the employee more than what was rightfully due to him; or for that matter, merely because the excessive payment was made to the employee, in absence of any fraud or misrepresentation at the behest of the employee.
7. Having examined a number of judgments rendered by this Court, we are of the view, that orders passed by the employer seeking recovery of monetary benefits wrongly extended to employees, can only be interfered with, in cases where such recovery would result in a hardship of a nature, which would far outweigh, the equitable balance of the employer's right to recover. In other words, interference would be called for, only in such cases where, it would be iniquitous to recover the payment made. In order to ascertain the parameters of the above consideration, and the test to be applied, reference needs to be made to situations when this Court exempted employees from such recovery, even in exercise of its jurisdiction under Article 142 of the Constitution of India. Repeated exercise of such power, "for doing complete justice in any cause" would establish that the recovery being effected was iniquitous, and therefore, arbitrary. And accordingly, the interference at the hands of this Court.
11. ........................
............... Based on the above consideration, we are of the view, that if the mistake of making a wrongful payment is detected within five years, it would be open to the employer to recover the same. However, if the payment is made for a period in excess of five years, even though it would be open to the employer to correct the mistake, it would be extremely iniquitous and arbitrary to seek a refund of the payments mistakenly made to the employee. In this context, reference may also be made to the decision rendered by this Court in Shyam Babu Verma v. Union of India (1994) 2 SCC 521, wherein this Court observed as under:
"11. Although we have held that the petitioners were entitled only to the pay scale of Rs 330-480 in terms of the recommendations of the Third Pay Commission w.e.f. January 1, 1973 and only after the period of 10 years, they became entitled to the pay scale of Rs 330-560 but as they have received the scale of Rs 330-560 since 1973 due to no fault of theirs and that scale is being reduced in the year 1984 with effect from January 1, 1973, it shall only be just and proper not to recover any excess amount which has already been paid to them. Accordingly, we direct that no steps should be taken to recover or to adjust any excess amount paid to the petitioners due to the fault of the respondents, the petitioners being in no way responsible for the same."
(emphasis is ours)
.............................
12. It is not possible to postulate all situations of hardship, which would govern employees on the issue of recovery, where payments have mistakenly been made by the employer, in excess of their entitlement. Be that as it may, based on the decisions referred to herein above, we may, as a ready reference, summarise the following few situations, wherein recoveries by the employers, would be impermissible in law:
(i) Recovery from employees belonging to Class-III and Class-IV service (or Group 'C' and Group 'D' service).
(ii) Recovery from retired employees, or employees who are due to retire within one year, of the order of recovery.
(iii) Recovery from employees, when the excess payment has been made for a period in excess of five years, before the order of recovery is issued.
(iv) Recovery in cases where an employee has wrongfully been required to discharge duties of a higher post, and has been paid accordingly, even though he should have rightfully been required to work against an inferior post.
(v) In any other case, where the Court arrives at the conclusion, that recovery if made from the employee, would be iniquitous or harsh or arbitrary to such an extent, as would far outweigh the equitable balance of the employer's right to recover. "
Learned counsel for the petitioner further submitted that it mattered a little as to whether the alteration was done in accordance with law or not. What mattered was that there was no misrepresentation or fraud on the part of the petitioner. Further more, learned counsel submits that the respondents, after having known that the date of birth was altered, had taken work from the petitioner till the year 2014 and, therefore, when they had taken work from the petitioner with open eyes, they cannot now change their stand and say that the petitioner, since had to retire in the year 2008, had, therefore, to return the money which had been taken by him for the period commencing 31.5.2008 and ending on 31.5.2014.
In reply, learned Standing Counsel, however, submitted that when the petitioner had no right to amend the service book, then the amendment, which was done, itself was erroneous. He pointed out to the Uttar Pradesh Sewa Me Bharti (Janm Dinank Ka Awdharan) (Pratham Sanshodhan) Rules, 1980 which stated that under no circumstances could the date of birth be altered in view of Rule 2 of the abovementioned Rules. He further submits that the respondents could always, upon knowing the truth, recover the excess amount which was paid to the petitioner.
Having heard learned counsel for the parties, I am of the view that firstly the alteration of the date of birth, which was altered on the basis of an affidavit given to the Management of the College, could not be said to be a fraudulent act of the petitioner. In fact, it had been changed by the Management and the petitioner had only requested for it. It can, therefore, be safely held that there was no fraud or misrepresentation on the part of the petitioner. Secondly, even if the law did not permit a change in the service book, once when it was so done with the consent of the Principal and the Management, then the respondents cannot now go back and say that the same was done wrongly and the salary paid to the petitioner had to be recovered. The law as has been laid down in the State of Punjab & Ors. Vs. Rafiq Masih (White Washer) etc. : AIR 2015 SC 696 clearly holds that though recovery could be done, it could be so done only after weighing the hardship which would be caused to an employee from whom the recovery was sought to be made. In paragraph 12 of the abovementioned judgment, it has clearly been stated that if recovery is made from a Class-IV employee then it would definitely cause hardship to the employee and, therefore, as per the judgment, the recovery was impermissible.
Under such circumstances, I am of the opinion that the respondents cannot now, at such a belated stage, hold the petitioner responsible for the alteration made in the service book and, therefore, cannot also recover the amount which had been paid to the petitioner. The orders dated 24.8.2015 and 7.11.2015 passed by the Deputy Director of Education (Madhyamik), VI Mandal, Lucknow, therefore, cannot be sustained. They are, accordingly, quashed. The petitioner shall get all his retiral benefits as if he retired on 31.5.2014. If there is any delayed payment, interest shall also be paid to the petitioner at the rate of 18% per annum.
The writ petition is, accordingly, allowed.
Order Date :- 11.4.2019
GS
(Siddhartha Varma, J.)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!