Citation : 2022 Latest Caselaw 1764 AP
Judgement Date : 12 April, 2022
wp_9372_2022
HIGH COURT OF ANDHRA PRADESH
MAIN CASE No: WP.No. 9372 of 2022
PROCEEDINGS SHEET
SL. DATE ORDER OFFICE
NO. NOTE
1. 12.04.2022 BKM, J
Heard the counsel for the petitioner.
The Government Pleader for Services-
I takes notice for the respondents for filing
counter.
The counsel for the petitioner submits that the petitioner is working as a Special Constable (5350) in the Special Protection Force at Visakhapatnam.
While so, the impugned proceedings dated 18.01.2022 was issued by the respondent No.4 herein ordering recovery of a sum of Rs.3,90,924/- towards excess amount paid to the petitioner, which is to be recovered in 25 installments at the rate of Rs.16,205/- per month with effect from January, 2022 payable in February,2022 and the last installment payable would be of Rs.2,004/-.
The counsel for the petitioner submits that without issuance of any notice, the recovery is contrary to the judgment of the Hon'ble Supreme Court of India and also in the similar instance this Hon'ble Court wp_9372_2022
SL. DATE ORDER OFFICE NO. NOTE passed orders in W.P.No.6896 of 2022, dated 22.03.2022 wherein an interim order has been passed staying the recovery of the excess amount.
Hence, the similar order can be passed in this writ petition also and there shall be a stay on recovery of the other installments towards excess payment from the petitioner henceforth pending further orders in this writ petition.
In the meanwhile, the respondents shall file their counters.
Post after Summer Vacation, 2022.
_________
BKM, J
PKR
wp_9372_2022
SL. DATE ORDER OFFICE
NO. NOTE
wp_9372_2022
SL. DATE ORDER OFFICE
NO. NOTE
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!