Citation : 2022 Latest Caselaw 4011 Bom
Judgement Date : 13 April, 2022
wp 3490-2021.odt 1/10
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH, NAGPUR
WRIT PETITION No.3490 OF 2021
Mr. Narayan Jagoji Karemore,
Through his legal heir/wife
Asha Narayan Karemore
Aged about : 72 years,
Occupation : Retired Servant
R/o:- Plot No. 05, Panchdeep Layout,
Jaiprakash Nagar, Khamla, Nagpur.
... PETITIONER
...VERSUS...
1. State of Maharashtra
Through its Secretary,
Department of Transport,
Mantralaya, Mumbai - 400 032.
2. The Transport Commissioner,
Administrative Building,
3rd, 4th Floor Building,
Bandra (East), Mumbai - 400 051.
3. Regional Transport Officer,
Nagpur City, Amravati Road,
Nagpur.
...RESPONDENTS
wp 3490-2021.odt 2/10
--------------------------------------------------------------------------------------
Shri T.D. Mandlekar, Advocate for Petitioner.
Ms N.P. Mehta, Assistant Government Pleader for respondent Nos. 1 to 3
--------------------------------------------------------------------------------------
CORAM : A.S.CHANDURKAR AND
SMT. M.S. JAWALKAR, JJ.
DATE ON WHICH ARGUMENTS WERE HEARD : 25.03.2022.
DATE ON WHICH JUDGMENT IS PRONOUNCED : 13.04.2022
ORAL JUDGMENT : (Per : Smt. M.S. Jawalkar, J.)
Rule. Rule made returnable forthwith. Heard finally
with consent of both the parties.
2. By this petition, the petitioner is challenging the order
dated 13.06.2019 by which the Regional Transport Office, Nagpur
has sought to recover an amount of Rs.57,493/- towards over
payment made. The petitioner has also challenged the
communication dated 10.08.2021 by which it has been informed
that interest under Rule 129(B) of the Maharashtra Civil Services
(Pension) Rules, 1982 (for short, the said Rules) cannot be paid on
the amount of Rs.1,32,005/-.
3. It is the case of the petitioner that on 08.02.1965 the
petitioner was appointed as a Junior Clerk in the Office of wp 3490-2021.odt 3/10
respondent No.3 who is under direct control of respondent Nos. 1
and 2. From the date of appointment till his retirement the
petitioner was never communicated any adverse remarks nor was
subjected to departmental enquiry at any point of time. On the
other hand, Ku. K.B. Petkar, who was similarly situated employee as
that of petitioner got a deemed date of promotion w.e.f. 05.09.1980
by Office Order dated 01.11.2000. One Mr. Umathe was also
promoted w.e.f. 05.09.1980. Both these employees namely Ku.
Petkar and Mr. Umathe were admittedly junior to the petitioner. On
01.11.2000, the petitioner came to know about such an injustice
therefore he had made various representations enclosing the
seniority list and demanded deemed date promotion from
05.09.1980 but in vain. Again, the petitioner and other employees
made representation to the Authorities time and again and a
Departmental Committee's Meeting was held on 08.06.2009, which
recommended promotion of the petitioner w.e.f. 31.07.1989. The
petitioner was however not promoted as Senior Clerk and was
demanding deemed date promotion from 05.09.1980 along with
arrears of pensionary benefits and other allied consequential
benefits.
wp 3490-2021.odt 4/10
4. On 18.11.2010, the petitioner has approached the
Maharashtra Administrative Tribunal, Nagpur by filing Original
Application No. 438/2010 and prayed for a relief of the deemed
date promotion w.e.f. 05.09.1980. The said application was decided
along with other Original Applications on 04.01.2018. The
respondents were directed to grant deemed date of promotion to
the petitioner as Senior Clerk w.e.f. 05.09.1980 with all other
monetary and consequential benefits within a period of four
months. Thereafter, the petitioner and other 10 employees were
granted deemed date of promotion vide order dated 24.07.2018.
The said Office Order dated 24.07.2018 was admittedly after 6
months and in breach of judgment passed by the Hon'ble
Maharashtra Administrative Tribunal, Nagpur. On 05.01.2019, the
petitioner was paid an amount of Rs.1,32,005/- but the petitioner
did not get any interest on the arrears of his pensionary benefits.
The respondents have failed to give interest on arrears. As per Rule
129(B) of the said Rules, the petitioner was entitled to get 10%
interest from which date the arrears accrued i.e. 05.09.1980. On
13.06.2019, the respondent No.3 illegally issued recovery notice to
the petitioner directing the recovery of Rs.57,493/-. The wp 3490-2021.odt 5/10
respondents have alleged that excess payment has been made to the
petitioner and therefore recovery is necessitated. According to the
State Government Notification dated 26.02.2019, it is directed by
the State Government that if on account of erroneous calculations
excess payment is made to the retired Class-III and Class-IV
employees such amount should not be recovered. The petitioner
made representation to respondent No.3 on 15.07.2019 and
requested not to effect recovery from him.
5. The petitioner, aggrieved by the action of the
respondents, approached this Court by filing Writ Petition
No.3358/2020. In the said petition, this Court vide order dated
15.01.2021, directed the respondent No.2 to decide the
representation made by the petitioner within six weeks.
6. The petitioner filed Contempt Petition No. 182/2021
for deliberate non compliance of the judgment and directions issued
by this Court in Writ Petition No.3358/2020. On 10.08.2021, the
respondent No.2 decided the representation against him and again
issued recovery notice. This Court disposed of the contempt petition
giving liberty to challenge the impugned order dated 10.08.2021.
wp 3490-2021.odt 6/10
Being aggrieved by the office order dated 13.06.2019 passed by the
respondent No.3 for recovery of Rs. 57,493/- illegally and the office
order dated 10.08.2021 passed by respondent No.2 refusing to pay
interest as per Rule 129(B) of the said Rules, the petitioner has filed
the present petition.
7. Shri Mandlekar, learned Counsel for the petitioner
relied on judgments in the case of State of Punjab and others .Vs.
Rafiq Masih (White Washer) reported in (2015) 4 SCC, 334,
Gulabrao Narayanrao Chandurkar(D) through L.Rs. Vs. State of
Maharashtra and Anr. reported in 2017 (4) ALL MR 299, State of
Maharashtra and others .Vs. Satyadeo Nandakishore Awashti and
anr. reported in 2014 (1) ALL MR 163 and the decision of this Court
in Writ Petition No. 1192/2021 dated 12/01/2022 (Prasad Vinayak
Sohoni .Vs. The Treasury Officer, Thane and anr.). He submitted
that the petitioner retired from service on 30.04.2002. Having been
granted deemed date of promotion from 05.09.1990 and the
pensionary benefits being paid, there was no justification to direct
recovery of alleged excess payments post retirement.
wp 3490-2021.odt 7/10
8. Learned Assistant Government Pleader submitted that
the petitioner has been granted deemed date of promotion with
effect from 05.09.1980, as per the order of the learned Maharashtra
Administrative Tribunal, Nagpur. The petitioner has been given all
the benefits that are permissible as per law. However, while
verifying the incidental benefits paid to the petitioner, the
respondent No.3 committed discrepancies in the statement of
arrears due and drawn. Hence the difference was rectified and
revised arrears statement was prepared. Accordingly,
communication was sent to the petitioner regarding recovery of the
additional amount of Rs.57,493/- on 13.06.2019. There is no
question of application of Rule 129(B) of Maharashtra Civil Services
Pension Rules which is in respect of interest payable on account of
delay in disbursement of pension. The amount of Rs.1,32,005/-
paid to the petitioner is the difference in salary as per the revised
pay fixation. Thus the said provision cannot be applied in the
instant case. The communication dated 13.06.2019 regarding
recovery of excess payment on account of arrears statement of due
and drawn pay is justified and proper.
wp 3490-2021.odt 8/10
9. We have heard both the parties at length. The
communication which is under challenge is dated 13.06.2019. If
dates are perused the Maharashtra Administrative Tribunal passed
its judgment on 04.01.2018. As per this order deemed date of
promotion was granted. As the said order of granting deemed date
of promotion was to be issued by the senior most Officer, it was
forwarded to Commissioner of Transport. The Commissioner passed
an order directing deemed date of promotion to be granted and
further needful action vide order dated 13.07.2018. Accordingly,
Regional Transport Office, Nagpur issued order dated 24.07.2018.
By letter dated 13.06.2019 it was informed to the petitioner that
while verifying the service book, it was found that there was
difference on account of due and drawn pay and it was found that
an amount of Rs.57,493/- was paid excess while paying arrears to
the petitioner on grant of deemed date of promotion. The petitioner
placed reliance on Government Resolution dated 26.02.2019. So far
as reliance placed on the judgment in Rafiq Masih (supra) by the
petitioner is concerned, the petitioner cannot get the benefit of
exemption from refund as the said mistake of excess amount of
payment while calculating arrears was rectified immediately and wp 3490-2021.odt 9/10
there was no deduction as such from the pension or pensionery
benefits. It is neither iniquitous nor harsh nor arbitrary. It is held by
the Hon'ble Apex Court in Rafiq Masih (supra) itself on which
petitioner placed reliance that :
"7.Having examined a number of judgments rendered by this Court, we are of the view, that orders passed by the employer seeking recovery of monetary benefits wrongly extended to the employees, can only be interfered with, in cases where such recovery would result in a hardship of a nature, which would far outweigh, the equitable balance of the employer's right to recover. In other words, interference would be called for, only in such cases where, it would be iniquitous to recover the payment made. In order to ascertain the parameters of the above consideration, and the test to be applied reference needs to be made to situations when this Court exempted employees from such recovery, even in exercise of its jurisdiction under Article 142 of the Constitution of India. Repeated exercise of such power. "for doing complete justice in any cause" would establish that the recovery being effected was iniquitous, and therefore, arbitrary. And accordingly, the interference at the hands of this Court."
10. So far as prayer for grant of interest is concerned, Rule
129(B) speaks of interest on delayed disbursement of pension.
There is no delay in disbursement of pension. Therefore, petitioner wp 3490-2021.odt 10/10
is not entitled for interest on arrears after being granted deemed
date of promotion.
11. In view of aforesaid the impugned orders are justified.
However, in the light of the fact that the petitioner is retired, the
purpose would be served if the recovery of excess payment is
directed to be made within a period of one year by equal
installments. The respondent No.3 is thus directed to implement the
order dated 13.06.2019 of recovery of amount, however, that
amount will be recovered in equal installments spread out over a
period of one year. The writ petition is disposed of with aforesaid
directions. Rule accordingly. No costs.
(Smt. M.S. Jawalkar, J.) (A.S.Chandurkar, J.)
Jayashree..
Signed By:JAYASHREE SHARAD SHINGNE
Signing Date:13.04.2022 18:06
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!