Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Jagadish Prosad Kowar vs State Of West Bengal & Ors
2021 Latest Caselaw 11 Cal

Citation : 2021 Latest Caselaw 11 Cal
Judgement Date : 4 January, 2021

Calcutta High Court (Appellete Side)
Jagadish Prosad Kowar vs State Of West Bengal & Ors on 4 January, 2021
04.01.2021
    58
 (adeb)



                             W.P.A. No. 11131 of 2020


                               Jagadish Prosad Kowar
                                         Vs.
                             State of West Bengal & ors.


                           Ms. Dipa Bhattacharya

                                             ... For the petitioner.


                   Affidavit of service filed in court today is taken on

             record.

                   The writ petitioner's served as Assistant Teacher in

             the concerned school and retired from the said school on

             30.11.1994.

                   The writ petitioner is aggrieved by reason of

             deduction in his basic pay by pension payment order

             issued by the concerned authority on 19.06.2000. The

             amount deducted is Rs. 56527/- 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
                                 2




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
                                      3




      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
                                  4




              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.

        Then respondent authorities being the respondent

nos. 2 and 4 are accordingly directed to release the

amount of Rs. 56527/- to the petitioner along with

interest @ 8% per annum with effect from the date of

issuance of the pension payment order which should be

made to the petitioner within a period of eight weeks from

the date of communication of this order.

W.P.A. No. 11131 of 2020 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