Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ashalata Karan vs The State Of West Bengal & Ors
2021 Latest Caselaw 1342 Cal

Citation : 2021 Latest Caselaw 1342 Cal
Judgement Date : 11 February, 2021

Calcutta High Court (Appellete Side)
Ashalata Karan vs The State Of West Bengal & Ors on 11 February, 2021

11.02.2021

adeb Ct. 15

W.P.A. No. 1548 of 2021

Ashalata Karan Vs.

The State of West Bengal & ors.

Mr. Biswajit Mal ... for the petitioner

Mr. Sajal Kumar Pandit ..for the State

Affidavit of service filed in court today is kept with

the record.

The writ petitioner's husband served as an Head

teacher in a school and retired from the said school on

30.09.1994. The writ petitioner is aggrieved by reason of

deduction in basic pay by pension payment order issued

by the concerned authority 21.08.2000. The amount

deducted is Rs. 61318/-under the category of "overdrawal

in pay etc."

The issue whether overdrawal of pay can be

adjusted against retirement dues of an employee has been

settled in the case of Shyam Babu Verma & Ors. v. Union

of India & Ors., reported in (1994) 2 SCC 521 and also in

a later decision in the case of Syed Abdul Qadir & Ors. v.

State of Bihar & Ors. reported in (2009) 3 SCC 475 and

also in the case of State of Punjab and Ors. v. Rafiq Masih

(White Washer) & Ors., reported in (2015) 4 SCC 334. A

judgement of a co-ordinate Bench of this court in the case

of Shiba Rani Maity v. The State of West Bengal in W.P.

No. 29979 (W) of 2016 as well as Biswanath Ghosh v. The

State of West Bengal in W.P. No. 27562 (W) of 2016 has

categorically held that in a case where no rights have

accrued in favour of a third party, the petitioner who has

suffered by reason of non-payment of amount withheld on

the grounds of an alleged overdrawal has a right to

approach this court for appropriate relief. The relevant

paragraphs from WP No. 29979 (W) of 2016 are set out

below:

"(15) The only other question is that whether the writ petition should be entertained in spite of delay of about 17 years in approaching this Court. In a judgment and order dated 6 September, 2010 delivered in MAT 1933 of 2010 passed by a Division Bench of this Court and held that although the petitioner had approached the Court after a lapse of nine years, no third party right had accrued because of the delay and it was only the petitioner who suffered due to non-payment of the withheld amount on account of alleged over-drawal. Accordingly the Division Bench set aside the order of the Learned Single Judge by which the writ petition had been dismissed only on the ground of delay.

(16) Following the Division Bench judgment of this Court adverted to above, I hold that it is only the petitioner who suffered by reason of the wrongful withholding of the aforesaid sum from his retiral benefits. Although there has been a delay of about 17 years in approaching this Court, the same has not given rise to any third party right and allowing this writ application is not going to affect the right of any third party. It may also be noted that the Hon'ble Apex Court observed in its decision in the case of

Union of India vs. Tarsem Singh, (2008) 3 SCC 648 that relief may be granted to a writ petitioner in spite of the delay if it does not affect the right of third parties."

Paragraph 18 of "State of Punjab v. Rafiq

Masih"(supra) is also required to be set out:

"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 hereinabove, we may, as a ready reference, summarise the following few situations, wherein recoveries by the employers, would be impermissible in law:

(i) Recovery from the employees belonging to Class III and Class IV service (or Group C and Group D service).

(ii) Recovery from the retired employees, or the employees who are due to retire within one year, of the order of recovery.

(iii) Recovery from the 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."

It is clear from the above that a Writ of Mandamus

is prayed for is maintainable in the facts of the present

case.

The Director of Pension, Provident Fund and Group

Insurance, Government of West Bengal as also the

concerned Treasury Officer are accordingly directed to

release the amount of Rs. 61318/- to the petitioner along

with interest @ 4% per annum with effect from the date of

issuance of the pension payment order, within a period of

eight weeks from the date of communication of this order.

W.P.A. 1548 of 2021 is disposed of with the above

directions.

Urgent certified website copy of this order, if applied

for, be made available to the petitioner upon compliance

with the requisite formalities.

(Rajarshi Bharadwaj, J.)

 
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 Newsletter