Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Karunakar Pandey vs State Of U.P. Thru. Prin. Secy. ...
2023 Latest Caselaw 3808 ALL

Citation : 2023 Latest Caselaw 3808 ALL
Judgement Date : 7 February, 2023

Allahabad High Court
Karunakar Pandey vs State Of U.P. Thru. Prin. Secy. ... on 7 February, 2023
Bench: Vivek Chaudhary



HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?Court No. - 4
 
Case :- WRIT - A No. - 1141 of 2023
 
Petitioner :- Karunakar Pandey
 
Respondent :- State Of U.P. Thru. Prin. Secy. Deptt. Cooperative Societies Civil Secrt. Lko. And 4 Others
 
Counsel for Petitioner :- I.M. Pandey Ist,Shikhar Chaube
 
Counsel for Respondent :- C.S.C.
 

 
Hon'ble Vivek Chaudhary,J.

Heard learned counsel for the petitioner and the learned Standing Counsel for the State.

By means of this petition, learned counsel for petitioner has placed grievance to the effect that petitioner, who was working on the post of Senior Assistant (Class-III Post) retired from services on 30.06.2022. The petitioner was extended certain benefits during his service tenure by the department itself without any misrepresentation on part of the petitioner. By the impugned orders dated 02.01.2023, 05.01.2023 and 10.01.2023 respondents, holding that certain excess salary was paid to the petitioner while in service, have directed for recovery/adjustment of the same from the retiral benefits of the petitioner.

While challenging the impugned order, learned counsel for petitioner submits that the impugned orders are ex parte order passed without giving any opportunity of hearing to the petitioner. Since, neither any fraud is played by the petitioner nor he has given any undertaking for recovery of salary paid to him by the respondents, no recovery can be made from the petitioner. The law in this regard is well settled by Hon'ble Apex Court in the case of 'State of Punjab and others Vs. Rafiq Masih (White Washer) and others, 2015 (4) SCC 334', paragraph-18 of which provides:-

"18. 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 petitioner submits that case of petitioner does not fall within the exception of the said judgment and, hence, being covered by the Rafiq Masih case (supra), the impugned orders are liable to be set aside.

Learned Standing Counsel from the records and impugned orders could not dispute the fact that the impugned orders are ex-parte order and that the same appear to be hit by the judgment of Rafiq Masih case (supra).

Since, the impugned orders are ex parte order, the same cannot stand and are set aside.

In case, respondents believe that case of petitioner falls within the exception of Rafiq Masih case (supra) or that his salary was wrongly paid in excess and need for refixation for future payment is required, they may pass fresh order only after giving a notice and proper opportunity of hearing to petitioner.

Such a notice may be given by respondents, if so required, to the petitioner within a period of six weeks from the date of production of certified copy of this order and the entire process shall also be completed within a further period of two months from the date of issuance of notice. In case such a notice is not issued to petitioner within six weeks, respondents shall also pay the amount already deducted from the petitioner under the impugned order.

With the aforesaid, present writ petition is allowed.

.

(Vivek Chaudhary, J.)

Order Date :- 7.2.2023

Arjun/-

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter