Citation : 2023 Latest Caselaw 1286 ALL
Judgement Date : 12 January, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 20 Case :- WRIT - A No. - 9866 of 2016 Petitioner :- Prem Shankar Srivastava Respondent :- State Of U.P.Thru Secy.Irrigation Deptt.Civil Sectt.Lko.Andors Counsel for Petitioner :- Ram Kumar Srivastava Ram Counsel for Respondent :- C.S.C. Hon'ble Brij Raj Singh,J.
This writ petition has been filed praying interalia the following reliefs:
"(i) issue a writ, order or directon in the nature of certiorari to quash the order dated 26.02.2016 passed by Executive Engineer, Saryu Nahar Khand- Gonda, in compliance of letter dated 21.07.2015 passed by Chief Engineer, Saryu Pariyojna-2 Gonda contained as Annexure no.1 to this writ petition;
(ii) issue a writ, order or direction in the nature of mandamus directing opposite parties not to recover any amount as shown Rs.1,93,450/- in letter dated 26.02.2016 from petitioner."
It has been submitted by learned counsel for the petitioner that the petitioner retired from service on 31.1.2006 from the post of Junior Clerk and recovery notice has been issued on 26.02.2016 after nine years from the date of retirement. Learned counsel for the petitioner has submitted that prior to retirement, no departmental proceeding was conducted against him and no punishment order was communicated to him. He has submitted that the recovery after retirement is illegal which is settled principle of the Supreme Court. He has relied upon the judgment reported in the case of Thomas Daniel v. State of Kerala and others passed in Civil Appeal No.7115 of 2010.The relevant extract of the said judgment is quoted below :
"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 hereinabove, we may, as a ready reference, summarise the following few situations, wherein recoveries by the employers, would be impermissible in law;
(i) Recovery from the employees belonging to Class III and Class IV service for Group C and Group D service).
(ii) Recovery from the retired employees, or the employees who are due to retire within one year, of the order of recovery.
(iii) Recovery from the 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 recovery."
On the other hand, Shri Vinod Kumar Singh, learned Standing Counsel has submitted that the some vigilance enquiry was held in the past and the petitioner was found guilty therefore, the recovery proceedings have been initiated against the petitioner and it is the right of the answering respondents to recover the amount.
After hearing both the parties, it is clear that no departmental proceeding was conducted against the petitioner prior to retirement and no punishment was communicated to him rather after retirement he has been served recovery notice in the year 2016, which is not permissible under law. The Hon'ble Supreme Court has held that recovery after retirement cannot sustained. The arguments advanced by the State is also not sustainable because the averments does not contain anything which shows that any departmental proceeding was conducted and communicated to the petitioner or any recovery was made against the petitioner, therefore, the writ petition has force and is liable to be allowed.
Accordingly, the writ petition is allowed. The order dated 26.02.2016 passed by Executive Engineer, Gonda in compliance of letter dated 21.07.2015 passed by Chief Engineer, Gonda (Annexure 1) to the writ petition is quashed.
Order Date :- 12.1.2023
Pks
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!