Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kajal Bauri vs The State West Bengal & Ors
2021 Latest Caselaw 1714 Cal

Citation : 2021 Latest Caselaw 1714 Cal
Judgement Date : 5 March, 2021

Calcutta High Court (Appellete Side)
Kajal Bauri vs The State West Bengal & Ors on 5 March, 2021

34 05.03.2021. W.P.A. 4273 of 2021 ab Ct.

Kajal Bauri Vs The State West Bengal & Ors.

Mr. Banshi Badan Maity ... For the Petitioner.

Mr. Rajendra Chaturvedi ... For the State.

Affidavit of service filed in Court today is kept with the

record.

The husband of the writ petitioner was an

Assistant Teacher in a school who retired on 30.11.1995.

The writ petitioner is aggrieved by reason of deduction in

his basic pay of her husband by pension payment order

issued by the concerned authority on 03.05.2000. The

amount deducted is Rs. 17,804.00/- 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.

Vs. 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) and

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. 29979(W)

of 2016 as well as Biswanath Ghosh V. The State of

West Bengal in W.P. 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 W.P. 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 o

the Learned Single Judge by which the writ

petition had been dismissed only on the

ground of delay.

(16) Following the Division Bench judgement 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 spit of the

delay if it does not affect the right of third

parties".

Paragraph 18 of "State of Punjab Vs. 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. 17,804.00/- to the petitioner

along with interest @ 4% 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. 4273 of 2021 is disposed of with the

above directions.

Urgent certified copy of this order, if applied for,

be made available to the parties upon compliance of 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