Citation : 2023 Latest Caselaw 4884 Cal
Judgement Date : 9 August, 2023
262.
09.8.2023
srm
W.P.A. 26788 of 2022
Sri Haripada Roy
Versus
The State of West Bengal & Ors.
Mr. Manas Kumar Ghosh
Ms. Susmita Dey (Basu)
...for the petitioner
Mr. T.M. Siddiqui
Mr. Suddhadev Adak
...for the Respondent Nos. 3 & 4.
The petitioner was an employee of West Bengal State
Minor Irrigation Corporation Limited (WBSMICL). The
petitioner has been superannuated from service with effect
from October 31, 2017. In the present writ petition, the
petitioner has prayed for interest on the delayed payment of
retiral benefits calculated from the date of his retirement till
the date of payment on July 9, 2019. The amount that was
disbursed to the petitioner aggregated Rs.9,88,908/-. A sum of
Rs.2,16,248/- was withheld by the Corporation pursuant to the
impugned order dated July 2, 2019 issued by the Managing
Director, WBSMICL.
Pursuant to the materials placed on record, it appears
that the petitioner was given the two benefits under Career
Advancement Schemes. From the Report on Affidavit filed on
behalf of the WBSMICL, it appears that the Corporation
sought to introduce the Modified Career Advancement
Scheme (MCAS), for its employees by its 144th Meeting held on
May 3, 2010. Vide the Memo dated July 14, 2010, such MCAS
benefits were introduced for the employees of the Corporation
in terms of the Finance Department's Memo dated March 13,
2001 vide the Notification No. 3015. The MCAS was held to be
effected with effect from July 1, 2010. The notional benefits
were to be paid with effect from January 1, 2001.
It is argued on behalf of the respondent Corporation
that the sum of Rs.2,16,248/- was recovered since it was an
overdrawn amount by the petitioner. Such recovery was
permissible pursuant to the undertaking given/Form of
Option filled by the petitioner. Upon perusal of the Form of
Option/the undertaking given by the petitioner, it appears that
the said undertaking was given for benefits received under
CAS that was effective from July 1, 2006. Therefore, the said
Option Form cannot be held to be given for the benefits
disbursed to the employees under MCAS which were actually
given to the employees with effect from July 1, 2010.
Mr. Ghosh, learned counsel appearing on behalf of the
petitioner submits that the overdrawn amount could not be
recovered from the petitioner after his retirement on October
31, 2017 from his gratuity dues. He draws the attention of
this Court to Section 4 of the Payment of Gratuity Act, 1972 in
support of his contentions that no amount can be recovered
from the gratuity dues payable to the petitioner unless the
petitioner comes under the exception of Section 4(6) of the
1972 Act.
Section 4(6) of the 1972 Act reads as thus:-
"Notwithstanding anything contained in sub-section (1),-
(a) the gratuity of an employee, whose services have been terminated for any act, wilful omission or negligence causing any damage or loss to, or destruction of, property belonging to the employer shall be forfeited to the extent of the damage or loss so caused;
(b) the gratuity payable to an employee [may be wholly or partially forfeited]-
(i) if the services of such employee have been terminated for his riotous or disorderly conduct or any other act of violence on his part, or
(ii) if the services of such employee have been terminated for any act which constitutes an offence involving moral turpitude, provided that such offence is committed by him in the course of his employment."
He also contends that the 1972 Act has an overriding
effect on any other enactment. He refers to Section 14 of the
1972 Act. Reliance is placed on a decision of the Apex Court
reported in (2015) 4 SCC 334 (State of Punjab and Ors. vs.
Rafiq Masih (White Washer & Ors.) to show the
circumstances when the recovery cannot be made for an
overdrawn amount. The five conditions laid down in Rafiq
Masih (supra) are as follows:-
"(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."
He also draws the attention of this Court to an
unreported judgment of the Division Bench of this Hon'ble
High Court passed in F.M.A. 1269 of 2021 (Chandra Nath
Bandyopadhyay vs. State of West Bengal & Ors.) to contend
that the conditions enumerated in Rafiq Masih's case can be
read disjunctively.
Mr. Siddiqui, learned counsel appears on behalf of the
WBSMICL and submits that the case of the petitioner is not a
case of a simpliciter retired employee covered under
condition (ii) of Rafiq Masih (supra). In the present case, the
petitioner had given an undertaking whereby he undertook
to refund to the Government any amount which may be
drawn in excess to the admissible amount due to him on
account of erroneous payment of CAS benefits. He refers to a
decision reported in (2016) 14 SCC 267 (High Court of
Punjab and Haryana and Ors. vs. Jagdev Singh) to contend
that once an undertaking has been given by an employee, the
employee would have to refund any payment found to have
been made in excess since the employee was clearly placed
on notice that any overdrawn amount has to be refunded.
Once an officer furnished an undertaking while opting for
revised pay scale, he would be bound by such undertaking.
Considering the rival submissions of the parties and the
materials placed on record, this Court finds that the
petitioner was a retired employee. He retired from his
service on October 31, 2017 and the recovery was sought to
be made from him by an impugned order dated July 2, 2019.
The overdrawn amount has been sought to be recovered
from the gratuity dues payable to the petitioner. As such,
there is a statutory bar to the same. Unless an employee
comes under the provisions of Section 4(6) of the 1972 Act, no
amount can be withheld/deducted from the gratuity dues
payable to the retired employee/petitioner.
Upon consideration of the unreported judgment of
Chandra Nath (supra), this Court finds that the said case
cannot be relied upon for the proposition that even if the
condition no. (ii) of Rafiq Masih (supra) is not fulfilled, the
other conditions can be considered for disallowing the
recovery of the overdrawn amount as there is no finding of
the Court to that effect. The said case is also distinguishable
on facts.
In Jagdev Singh (supra), the retired employee was a
judicial officer who was appointed as a Civil Judge, Junior
Division on July 16, 1987 and promoted as an Additional
Civil Judge on August 28, 1997. The only issue that was
under consideration was whether a payment which has been
made in excess can be recovered from an employee who has
already retired from the service of the State. In such a case,
the Hon'ble Apex Court held that an officer to whom the
payment has been made would be clearly bound by his
undertaking. An exception was carved out to condition nos.
(ii) of Rafiq Masih (supra). However, the other conditions
laid down in Rafiq Masih (supra) were not touched by the
Hon'ble Apex Court. The employee in question in that case
was a judicial officer. The question whether the excess
payment has been made for more than 5 years was also not
under consideration as in that case. The revised pay scale in
the selection grade was allowed to the retired employee on
and from January 7, 2002 and the employee/officer was placed
under suspension from August 19, 2002 and was
compulsorily retired from service (after one year of receiving
the revised pay scale) on February 12, 2003.
This Court is of the view that the facts of Jagdev Singh
(supra) are completely distinguishable from the facts of the
present case. This is a case of a retired employee who has
received the benefits of pay fixation for more than 5 years
and recovery, if made from the employee after his retirement
would be extremely harsh and would far outweigh the
equitable balance of the employer's right to recover.
Therefore, this Court also finds that all the conditions of
Rafiq Masih (supra) can be read disjunctively to determine
whether an overdrawn amount can be recovered from an
employee who neither mis-represented nor committed any
fraud for payment of such amount. Reliance is placed on
Sahib Ram vs. State of Haryana and Ors. reported in 1995
Supp (1) SCC 18.
Accordingly, the Office Order dated July 2, 2019 is
quashed and/or set aside.
The respondent/WBSMICL is directed to refund the
overdrawn amount of Rs.2,16,248/- within three months from
the date of this order along with interest @ 6% p.a. from
November 1, 2017 ( being the date subsequent to the date of
retirement) till the date of actual disbursal of the said
amount. Furthermore, the petitioner will be entitled to 6%
interest p.a. on the retiral benefits aggregating Rs.9,88,908/-
from November 1, 2017 till July 9, 2019 (the date on which the
actual amount disbursed).
With the directions aforesaid, W.P.A. 26788 of 2022 is
disposed of.
All parties shall act on the server copy of this order
duly downloaded from the official website of this Court.
Urgent photostat certified copy of this order, if applied
for, be given to the parties upon compliance of all the
formalities.
(Lapita Banerji, J.)
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!