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

State Of Chhattisgarh vs Roshan Lal Baghel
2021 Latest Caselaw 3583 Chatt

Citation : 2021 Latest Caselaw 3583 Chatt
Judgement Date : 9 December, 2021

Chattisgarh High Court
State Of Chhattisgarh vs Roshan Lal Baghel on 9 December, 2021
                                        1

                                                                              AFR
                 HIGH COURT OF CHHATTISGARH, BILASPUR
                           Writ Appeal No. 265 of 2020


1.    State of Chhattisgarh Through Its Secretary, Department of
      Home/Police, Mahanadi Mantralaya, Police Station and Post Rakhi, Atal
      Nagar, Raipur, District Raipur (C.G.)

2.    Director, General of Police (DGP) Police Head Quarter (PHQ) Near
      Mahanadi Mantralaya, Police Station and Post Rakhi, Atal Nagar,
      Raipur, District - Raipur (C.G.)

3.    Inspector General of Police (I.G.P.) Office of Inspector General of Police,
      32 Bungalow, Bhilai, District- Durg (C.G.)

4.    Superintendent of Police (SP), Office of Superintendent of Police, Durg,
      District- Durg (C.G.)

                                                                    ---- Appellants

                                     Versus

      Roshan Lal Baghel, S/o Shri V.S. Baghel, Aged About 48 Years, R/o
      Sector-6, Parijat Bhawan, Q.N.- 07, Bhilai, Police Station- Bhilai Nagar,
      Tahsil and District- Durg (C.G.)

                                                                ---- Respondent

(Cause-title taken from Case Information System)

For Appellants : Mr. Sudeep Agrawal, Deputy Advocate General. For Respondent : Mr. Abhishek Pandey, Advocate.

Hon'ble Shri Arup Kumar Goswami, Chief Justice

Hon'ble Shri Justice N.K. Chandravanshi, Judge

Judgment on Board

Per Arup Kumar Goswami, Chief Justice

09.12.2021

Heard Mr. Sudeep Agrawal, learned Deputy Advocate General for the

appellants and Mr. Abhishek Pandey, learned counsel appearing for the

respondent / writ petitioner.

2. Challenge in this writ appeal is to an order dated 12.02.2019 passed by

the learned Single Judge in Writ Petition (S) No. 2817 of 2019, whereby, the

writ petition was allowed setting aside an order dated 07.07.2017 issued by the

respondent No. 4 in the writ petition (appellant No. 4 in this appeal) for

recovery of an amount of Rs. 89,575/- from the salary payable to the writ

petitioner, providing further, that an amount of Rs. 5,575/- shall be deducted

per month from his salary.

3. The recovery was sought to be effected on the ground of alleged excess

payment made to the petitioner due to erroneous pay fixation and such excess

payment was made from August, 2008 to May, 2017.

4. It is not in dispute that the writ petitioner is a Class-III employee.

5. The learned Single Judge, taking note of the fact that the writ petitioner

is a Class-III employee and excess payment had been made for a period in

excess of 5 years before the order of recovery was issued and that there was

no misrepresentation or false statement made by the petitioner in getting the

excess payment, set aside the aforesaid order dated 07.07.2017 by relying on

the decision of the Hon'ble Supreme Court in the case of State of Punjab &

Others etc. vs. Rafiq Masih (White Washer) etc., reported in 2015 AIR SCW

501 = (2015) 4 SCC 334.

6. Mr. Agrawal submits that the writ petitioner had given an undertaking at

the time of fixation of pay to refund back any excess payment made on account

of erroneous fixation. Relying on the decision in the case of High Court of

Punjab and Haryana & Others vs. Jagdev Singh , reported in (2016) 14 SCC

267, it is submitted by him that as the writ petitioner had given an undertaking,

the case of Rafiq Masih (supra) would not be applicable. It is further submitted

that in the case of State of Chhattisgarh & Others vs. Parmila Mandavi , (Writ

Appeal No. 376 of 2019, which was decided on 02.12.2019), a Division Bench

of this Court had observed that as an undertaking was given by the employee,

the dicta in Jagdev Singh (supra) would apply and resultantly, had interfered

with the order of the learned Single Judge setting aside the order of recovery.

Accordingly, he submits that the order of the learned Single Judge is not

sustainable in law.

7. Learned counsel for the writ petitioner, on the other hand, has drawn the

attention of the Court to the judgment rendered in State of Chhattisgarh &

Others v. Labha Ram Dhruv and other connected cases (Writ Appeal No. 264

of 2020 and other connected writ appeals, decided on 22.09.2021). He submits

that the Division Bench, in the aforesaid cases, had taken note of the judgment

rendered in Pramila Mandavi (supra) and after noticing that recovery was

sought to be effected after excess payment was given about 12 years back and

as the petitioner therein was a Class-III employee, which aspects were not

considered in Pramila Mandavi (supra), dismissed the appeal, declining to

interfere with the order of learned Single Judge setting aside the order of

recovery.

8. We have considered the submissions of the learned counsel for the

parties and have perused the materials on record.

9. In Rafiq Masih (supra) at paragraphs-6 and 7, the Hon'ble Supreme

Court observed as follows :

"6. In view of the conclusions extracted hereinabove, it will be

our endeavour, to lay down the parameters of fact situations,

wherein employees, who are beneficiaries of wrongful

monetary gains at the hands of the employer, may not be

compelled to refund the same. In our considered view, the

instant benefit cannot extend to an employee merely on

account of the fact, that he was not an accessory to the

mistake committed by the employer; or merely because the

employee did not furnish any factually incorrect information,

on the basis whereof the employer committed the mistake of

paying the employee more than what was rightfully due to

him; or for that matter, merely because the excessive

payment was made to the employee, in absence of any fraud

or misrepresentation at the behest of the employee.

7. Having examined a number of judgments rendered by this

Court, we are of the view, that orders passed by the employer

seeking recovery of monetary benefits wrongly extended to

employees, can only be interfered with, in cases where such

recovery would result in a hardship of a nature, which would

far outweigh, the equitable balance of the employer's right to

recover. In other words, interference would be called for, only

in such cases where, it would be iniquitous to recover the

payment made. In order to ascertain the parameters of the

above consideration, and the test to be applied, reference

needs to be made to situations when this Court exempted

employees from such recovery, even in exercise of its

jurisdiction under Article 142 of the Constitution of India.

Repeated exercise of such power, "for doing complete justice

in any cause" would establish that the recovery being effected

was iniquitous, and therefore, arbitrary. And accordingly, the

interference at the hands of this Court."

10. It was further held in Rafiq Masih (supra) that an action of the State,

ordering a recovery from an employee, would be in order, so long as it is not

rendered iniquitous to the extent, that the action of recovery would be more unfair,

more wrongful, more improper, and more unwarranted, than the corresponding right

of the employer, to recover the amount. It is also held that recovery from employees

in lower rung of service, would result in extreme hardship to them as it is considered

that the employees in lower rung of service would spend their entire earnings in the

upkeep and welfare of their family, and if such excess payment is allowed to be

recovered from them, it would cause them far more hardship, than the reciprocal

gains to the employer.

11. After a detailed analysis of the case law on the subject, Hon'ble Supreme

Court in Rafiq Masih (supra) at paragraph-18 observed as follows :

"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 herein above, we may, as

a ready reference, summarise the following few situations,

wherein recoveries by the employers, would be impermissible

in law:

(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 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."

12. In Jagdev Singh (supra), recovery was sought to be effected from a Civil

Judge, Junior Division, who was placed under suspension and who was

eventually compulsorily retired. The Hon'ble Supreme Court took note of the

fact that when the Civil Judge had opted for the revised pay scale, he furnished

an undertaking as required under the relevant Rules to the effect that he would

be liable to refund any excess payment made to him. In view of the above

position, the Hon'ble Supreme Court in Jagdev Singh (supra) held that

proposition (ii) of Rafiq Masih (supra) would not apply as the person to whom

the payment was made in the first instance was clearly placed on notice that

any payment found to have been made in excess would be required to be

refunded and as the officer had furnished an undertaking while opting for the

revised pay scale.

13. In Pramila Mandavi, the writ petitioner was a Class-III employee. It was

observed therein that in view of the subsequent decision in Jagdev Singh

(supra), it will be permissible for an employer to recover excess amount paid

on the basis of an undertaking. A perusal of the said judgment goes to show

that the conditions in which recovery was held to be impermissible in Rafiq

Masih (supra) was not dealt with.

14. While passing the order dated 22.09.2021 in Labha Ram Dhruv (supra)

and the batch of cases, the Division Bench of this Court had observed as

follows:

"9. In the case at hand, the Revision of Pay Rules, 2009

and 2017 do not make any enabling provision reserving

option for the employer to seek refund of the amount paid

in excess, by making the employee to furnish an

undertaking. Even if we conclude, for the sake of

arguments, that even in the absence of enabling provision

under the Rules, undertaking given by the employee

would operate, the fact remains that against the classes of

employees against whom recovery would be

impermissible in law, as held by the Hon'ble Supreme

Court in the matter of Rafiq Masih (Supra), recovery from

the employees belonging to Class-III and Class-IV service

(or Group 'C' and Group 'D' service) would still be

impermissible in law. Meaning thereby that even when

undertaking is submitted by the employee, but he

otherwise belongs to Class-III and Class-IV service, and

the amount has been paid more than 5 years back, the

law declared by the Hon'ble Supreme Court in the matter

of Rafiq Masih (Supra) would still hold the field in favour of

such employees, because the judgment in the matter of

Rafiq Masih (Supra) has not been overruled, but only

clarified, by the Hon'ble Supreme Court in its later

judgment in the matter of Jagdev Singh, Supra.

10. Insofar as, the order passed by this Court in the matter

of Pramila Mandavi, referred to above, is concerned, a

plain reading of the order would reveal that the facts as to

whether the Revision of Pay Rules makes an enabling

provision to obtain undertaking and thereafter entitles the

employer to make recovery has not been considered.

Similarly, the effect of judgment in the matter of Rafiq

Masih (Supra) making recovery of an amount paid to

Class-III or Class-IV employees has also not been dealt

with. Therefore, the judgment passed in the Writ Appeals

is distinguishable on the strength of law laid down by

conjoint reading of the judgments rendered by the Hon'ble

Supreme Court in the matters of Rafiq Masih and Jagdev

Singh (Supra)"

15. A perusal of the above paragraphs would go to show that the Division

Bench has recorded that in Pramila Mandavi (supra), this Court did not

consider as to whether the Revision of Pay Rules, 2009 enables the authorities

to obtain an undertaking, permitting the employer to make recovery and also

did not advert to the effect of judgment in the case of Rafiq Masih (supra)

laying down that no recovery shall be effected from employees belonging to

Class-III and Class-IV service (or Group-C and Group-D service). It was also

noted that even if it is held that an undertaking would operate in absence of an

enabling provision under the Rules to take an undertaking whereby the

employee undertakes to refund back any excess payment, no recovery can be

effected from the employees belonging to Class-III and Class-IV service (or

Group-C and Group-D service) in terms of Rafiq Masih (supra) and also in

case the amount sought to be recovered had been continued to be paid for a

period in excess of 5 years.

16. We are in respectful agreement with the above view.

17. In view of the decision in Labha Ram Dhruv (supra), Rafiq Masih (supra)

as well as in Jagdev Singh (supra), as the writ petitioner is a Class-III

employee and as the recovery is sought to be effected from the year 2008,

which is far in excess of a period of 5 years, we are of the considered opinion

that no interference is called for with regard to the order of the learned Single

and accordingly, writ appeal is dismissed.

18. No cost.

                               Sd/-                                      Sd/-
                      (Arup Kumar Goswami)                      (N.K. Chandravanshi)
                          Chief Justice                                Judge




Brijmohan
 

 
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