Citation : 2023 Latest Caselaw 8379 ALL
Judgement Date : 22 March, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 32 Case :- WRIT - A No. - 3396 of 2023 Petitioner :- Abdul Khaliq And 3 Others Respondent :- Chief Election Officer, Uttar Pradesh And Another Counsel for Petitioner :- Namit Srivastava,Parul Srivastava Counsel for Respondent :- Kaushlesh Pratap Singh Hon'ble Vivek Chaudhary,J.
Heard learned counsel for petitioners and learned Standing Counsel for the State.
Notice is accepted by learned standing counsel on behalf of respondents.
Petitioners, who are Class-III employee, have approached this Court challenging the order dated 05.1.2023 passed by respondent no.4, whereby recovery of certain amount allegedly paid in excess is being made by respondents from the petitioners.
Learned counsel for petitioners submits that there is no misrepresentation or fraud on the part of the petitioners rather the same has been voluntarily in a mala fide manner paid by the employer, so keeping in view the aforementioned facts, the same cannot be recovered from petitioners. He further submits that even before passing the impugned order, no opportunity of hearing was given to the petitioners. The law in this regard is already 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 Standing Counsel from the records and impugned order could not dispute the fact that the impugned order is ex-parte order and that the same appears to be hit by the judgment of Rafiq Masih case (supra).
Having heard learned counsel for the parties and having perused the material available on record, I am of the opinion that in view of the dictum of the Hon'ble Apex Court in re; Rafiq Masih (supra), the impugned order of recovery dated 05.1.2023 is patently illegal, arbitrary and uncalled for, therefore, the same is hereby set aside/quashed.
Since such recovery is not tenable in the eyes of law, therefore, if any amount is deducted, the same shall be paid to the petitioners. However, in case petitioners falls within the exception of Rafiq Masih case (supra), the respondents shall pass fresh order only after giving a notice and proper opportunity of hearing to the petitioners. Such a notice may be given by the respondents, if so required, to the petitioners within a period of six weeks from the date of production of a 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 the petitioners within six weeks, respondents shall also pay the amount already deducted from the petitioners under the impugned orders.
With the aforesaid, the writ petition is allowed.
.
[Vivek Chaudhary J.]
Order Date :- 22.3.2023
-Amit K-
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!