Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rajendra Bhavdu Bhokre vs The State Of Maharashtra And ...
2022 Latest Caselaw 208 Bom

Citation : 2022 Latest Caselaw 208 Bom
Judgement Date : 6 January, 2022

Bombay High Court
Rajendra Bhavdu Bhokre vs The State Of Maharashtra And ... on 6 January, 2022
Bench: S.V. Gangapurwala, S. G. Dige
                                      1             918-wp 232-2022+.odt



               IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                          BENCH AT AURANGABAD

                           WRIT PETITION NO. 232 OF 2022

 Dilip Ramdas Vani                                               .. Petitioner

          Versus

 The State of Maharashtra and others                             .. Respondents

 Mr. Sandeep B. Sontakke, Advocate for the Petitioner.
 Mr. S. K. Tambe, AGP for Respondents/State.

                                       AND
                           WRIT PETITION NO. 239 OF 2022

 Maharu Garadal Rathod                                           .. Petitioner

          Versus

 The State of Maharashtra and others                             .. Respondents

 Mr. Sandeep B. Sontakke, Advocate for the Petitioner.
 Mr. S. K. Tambe, AGP for Respondents/State.
 Mr. Sachin B. Munde, Advocate for Respondent Nos. 2 to 5.

                                       AND
                           WRIT PETITION NO. 242 OF 2022

 Rajendra Bhavdu Bhokre                                          .. Petitioner

          Versus

 The State of Maharashtra and others                             .. Respondents

 Mr. Sandeep B. Sontakke, Advocate for the Petitioner.
 Mr. S. K. Tambe, AGP for Respondents/State.
 Mr. Sachin B. Munde, Advocate for Respondent Nos. 2 to 5.




                                                                              1 of 5




::: Uploaded on - 10/01/2022                   ::: Downloaded on - 25/04/2022 02:19:23 :::
                                       2             918-wp 232-2022+.odt


                                       AND
                           WRIT PETITION NO. 252 OF 2022

 Bharti Sanjay Amale                                             .. Petitioner

          Versus

 The State of Maharashtra and others                             .. Respondents

 Mr. Sandeep B. Sontakke, Advocate for the Petitioner.
 Mr. S. K. Tambe, AGP for Respondents/State.
 Mr. Sachin B. Munde, Advocate for Respondent Nos. 2 to 5.

                                       AND
                           WRIT PETITION NO. 254 OF 2022

 Govindsing Thansing Rajput                                      .. Petitioner

          Versus

 The State of Maharashtra and others                             .. Respondents

 Mr. Sandeep B. Sontakke, Advocate for the Petitioner.
 Mr. S. K. Tambe, AGP for Respondents/State.
 Mr. Sachin B. Munde, Advocate for Respondent Nos. 2 to 5.

                                       AND
                           WRIT PETITION NO. 262 OF 2022

 Raju Nimba Kumavat                                              .. Petitioner

          Versus

 The State of Maharashtra and others                             .. Respondents

 Mr. Sandeep B. Sontakke, Advocate for the Petitioner.
 Mr. S. K. Tambe, AGP for Respondents/State.
 Mr. Sachin B. Munde, Advocate for Respondent Nos. 2 to 5.

                                       AND
                           WRIT PETITION NO. 272 OF 2022

 Sadhana Chintaman Patil                                         .. Petitioner

          Versus

 The State of Maharashtra and others                             .. Respondents

                                                                              2 of 5




::: Uploaded on - 10/01/2022                   ::: Downloaded on - 25/04/2022 02:19:23 :::
                                       3             918-wp 232-2022+.odt


 Mr. Sandeep B. Sontakke, Advocate for the Petitioner.
 Mr. S. K. Tambe, AGP for Respondents/State.
 Mr. Sachin B. Munde, Advocate for Respondent Nos. 2 to 5.

                                       AND
                           WRIT PETITION NO. 279 OF 2022

 Vijaysing Daulatsingh Patil                                     .. Petitioner

          Versus

 The State of Maharashtra and others                             .. Respondents

 Mr. Sandeep B. Sontakke, Advocate for the Petitioner.
 Mr. S. K. Tambe, AGP for Respondents/State.
 Mr. Sachin B. Munde, Advocate for Respondent Nos. 2 to 5.

                                       AND
                           WRIT PETITION NO. 285 OF 2022

 Subhas Dharamsing Rathod                                        .. Petitioner

          Versus

 The State of Maharashtra and others                             .. Respondents

 Mr. Sandeep B. Sontakke, Advocate for the Petitioner.
 Mr. S. K. Tambe, AGP for Respondents/State.
 Mr. Sachin B. Munde, Advocate for Respondent Nos. 2 to 5.

                                CORAM :   S. V. GANGAPURWALA &
                                          S. G. DIGE, JJ.

DATED : 06th JANUARY, 2022.

PER COURT:-

1. The petitioners are challenging the recovery made by the

respondents from the retiral benefits.

2. Mr. Sontakke, learned Counsel for the petitioners relies on the

3 of 5

4 918-wp 232-2022+.odt

judgment of Apex Court in the case of State of Punjab Vs. Rafiq Masih

(White washer), reported in 2015 (4) SCC 334. Learned Counsel

submits that after retirement, recovery is made by the respondents

from the retiral benefits on the ground that pay fixation was wrongly

done. It is not disputed that the petitioners are retired as Class-III

employees.

3. Learned Counsel for respondent-Zilla Parishad submits that the

petitioners cannot take advantage of erroneous pay fixation. If the

directions are given to refund the amount to the petitioners, then the

petitioners would be unjustly enriched. The respondents have authority

to recover the amount paid by mistake.

4. Pay fixation was done in the year 2013. The case of the

petitioners is covered by the judgment of Apex Court of State of Punjab

Vs. Rafiq Masih (White washer) (supra), wherein the Apex Court laid

down the following parameters.

(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

4 of 5

5 918-wp 232-2022+.odt

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 employees, 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.

5. All the parameters laid down in the judgment of State of Punjab

Vs. Rafiq Masih (supra) are fulfilled. In light of the above, orders to the

extent of recovery are quashed and set aside. The respondents shall

return the amount recovered from the petitioners and wife of the

petitioner in Writ Petition No. 242 of 2022 and husband of the

petitioner in Writ Petition No. 252 of 2022 within a period of four (04)

months from today.

6. Writ Petitions are disposed of accordingly. No costs.

 ( S. G. DIGE )                                 ( S. V. GANGAPURWALA )
    JUDGE                                                 JUDGE

 P.S.B.


                                                                               5 of 5





 

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter