Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rajendra Prasad Yadav vs The State Of U P And 2 Others
2023 Latest Caselaw 2160 ALL

Citation : 2023 Latest Caselaw 2160 ALL
Judgement Date : 20 January, 2023

Allahabad High Court
Rajendra Prasad Yadav vs The State Of U P And 2 Others on 20 January, 2023
Bench: Jaspreet Singh



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 19
 
Case :- WRIT - A No. - 20002 of 2022
 

 
Petitioner :- Rajendra Prasad Yadav
 
Respondent :- The State Of U P And 2 Others
 
Counsel for Petitioner :- Archana Singh
 
Counsel for Respondent :- C.S.C
 

 
Hon'ble Jaspreet Singh,J.

Heard Shri B.N. Singh Rathore holding brief of Smt. Archana Singh Rathore, learned counsel for the petitioner and learned standing counsel for the respondents.

In pursuance of the earlier order dated 08.12.2022, learned standing counsel informed that the written instructions have been received by him and a copy thereof has been provided to the Court for its perusal, the same is taken on record.

With the consent of learned counsel for the contesting parties, the instant writ petition is being finally disposed of.

The facts of the case are that initially the petitioner was working on the post of Head Constable in Civil Police and he was retired after attaining the age of superannuation.

It is submitted that the respondent No.3 by means of the impugned order dated 03.08.2022, the entire pay of the petitioner has been amended/reduced after long gap of 18 years in a most illegal manner, which has caused monetary loss to the petitioner.

It is submitted that the recovery made by the respondents from the leave encashment of the petitioner towards alleged excess payment is also illegal as neither any opportunity of hearing was given to the petitioner nor any letter, order or communication was made to the petitioner prior to passing of the impugned order.

His next submission is that the petitioner is a Group-C employee, therefore, in view of the judgment of the Hon'ble Supreme Court in the case of State of Punjab and others v. Rafiq Masih (White Washer), reported in [(2015) 4 SCC 334], the recovery of the amount cannot be made. He further submitted that the petitioner has not committed any fraud nor he misrepresented the fact before the respondents in fixation of salary, therefore, the recovery proceeding initiated against the petitioner is not justifiable.

Learned counsel appearing for the respondents states that the grievance of the petitioner shall be examined by the authority concerned afresh in accordance with law.

Considering the hardship which may be caused to a class III and class IV employee if recovery is affected from such employee, the Hon'ble Supreme Court in the case of Rafiq Masih (Supra) has been pleased to lay down following principles in para 18:-

"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."

Admittedly, there does not appear to be any case of misrepresentation or fraud on the part of the petitioner in the matter, nor the learned standing counsel has raised any such issue nor it has been indicated in the written instructions which are on record.

In such circumstances, the order impugned dated 03.08.2022 cannot be sustained and is set aside. The matter is remitted back to the authority concerned to examine the matter, afresh, and pass appropriate order, keeping in view the principles laid down by the Apex Court in the case of Rafiq Masih (supra), within a period of three months from the date of presentation of an authenticated copy of this order. Whatever retiral dues are found payable shall be released to the petitioner within a further period of two months.

Writ petition is accordingly disposed of.

Order Date :- 20.1.2023/Asheesh)

 

 

 
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