Citation : 2021 Latest Caselaw 3650 Chatt
Judgement Date : 13 December, 2021
1
NAFR
HIGH COURT OF CHHATTISGARH, BILASPUR
Writ Petition (S) No. 624 of 2020
1. Union of India, Through the Secretary, Ministry of Textiles, Udyog
Bhawan, New Delhi.
2. Central Silk Board, Through the Member Secretary, CSB Complex,
B.T.M. Layout, Madivala, Banglore - 560068, Karnataka.
3. Basic Tasar Silkworm Seed Organisation, Central Silk Board, Through
the Director (Ministry of Textiles, Government of India) Pendari-via-P.O.
Bharni, District Bilaspur (C.G.)
---- Petitioners
Versus
Inuganti Venkata Narasimha Murthy, S/o Late Sri I. Raja Rao, Aged
about 54 years, R/o D.No. 23-19-54, Srinivas Apartment, Flat No. S/1
Lalithanagar, Haripuram Tehsil Rajahmundry, Police Station Rajahmunry,
District East Godavari (A.P.)
---- Respondent
with
Writ Petition (S) No. 701 of 2020
1. Union of India, Through the Secretary, Ministry of Textiles, Udyog Bhawan, New Delhi.
2. Central Silk Board, Through the Member Secretary, CSB Complex, B.T.M. Layout, Madivala, Banglore - 560068, Karnataka.
3. Basic Tasar Silkworm Seed Organisation, Central Silk Board, Through the Director (Ministry of Textiles, Government of India) Pendari-via-P.O. Bharni, District Bilaspur (C.G.)
---- Petitioners
Versus
Manoj Kumar Senapati, S/o Kate Pitamber Senapati, Aged about 60 years, R/o Post - Dehurda, Behind Electric Office, Tehsil and Police Station Bhograi, District Balasore, Odisha.
---- Respondent
with
Writ Petition (S) No. 703 of 2020
1. Union of India, Through the Secretary, Ministry of Textiles, Udyog Bhawan, New Delhi.
2. Central Silk Board, Through the Member Secretary, CSB Complex, B.T.M. Layout, Madivala, Banglore - 560068, Karnataka.
3. Basic Tasar Silkworm Seed Organisation, Central Silk Board, Through the Director (Ministry of Textiles, Government of India) Pendari-via-P.O. Bharni, District Bilaspur (C.G.)
---- Petitioners
Versus
Rachakona Gnaneshwar, S/o Late R. Venkaiah, Aged about 56 years, Resident of Plot No. 179, Christian Colony, Hastinapuram South, District- Hyderabad, Telangana.
---- Respondent
with
Writ Petition (S) No. 705 of 2020
1. Union of India, Through the Secretary, Ministry of Textiles, Udyog Bhawan, New Delhi.
2. Central Silk Board, Through the Member Secretary, CSB Complex, B.T.M. Layout, Madivala, Banglore - 560068, Karnataka.
3. Basic Tasar Silkworm Seed Organisation, Central Silk Board, Through the Director (Ministry of Textiles, Government of India) Pendari-via-P.O. Bharni, District Bilaspur (C.G.)
---- Petitioners
Versus
Ramesh Chanddra Prusty, S/o Late Shri Bhabagrahi Prusty, Aged about 56 years, R/o Basic Seed Multiplication and Training Centre (BSMTC), Central Silk Board, Government of India, Kashipur, Near Petrol Pump, Police Station Keonjhar, District- Keonjhar (Odisha).
---- Respondent
with
Writ Petition (S) No. 706 of 2020
1. Union of India, Through the Secretary, Ministry of Textiles, Udyog Bhawan, New Delhi.
2. Central Silk Board, Through the Member Secretary, CSB Complex, B.T.M. Layout, Madivala, Banglore - 560068, Karnataka.
3. Basic Tasar Silkworm Seed Organisation, Central Silk Board, Through the Director (Ministry of Textiles, Government of India) Pendari-via-P.O. Bharni, District Bilaspur (C.G.)
---- Petitioners
Versus
Milap Ram Chandra, S/o Late Shri Mayaram, Aged about 56 years, R/o Ruchika Vihar, Ward No. 14, Sirgitti, District - Bilaspur (C.G.)
---- Respondent
with
Writ Petition (S) No. 719 of 2020
1. Union of India, Through the Secretary, Ministry of Textiles, Udyog Bhawan, New Delhi.
2. Central Silk Board, Through the Member Secretary, CSB Complex, B.T.M. Layout, Madivala, Banglore - 560068, Karnataka.
3. Basic Tasar Silkworm Seed Organisation, Central Silk Board, Through the Director (Ministry of Textiles, Government of India) Pendari-via-P.O. Bharni, District Bilaspur (C.G.)
---- Petitioners
Versus
Prabhat Ranjan Dutta, S/o Late Shri Nalini Mohan Dutt, Aged about 54 years, R/o Village - Samina, Post Kopisingha, District Sundargarh (Odisha)
---- Respondent
with
Writ Petition (S) No. 736 of 2020
1. Union of India, Through the Secretary, Ministry of Textiles, Udyog Bhawan, New Delhi.
2. Central Silk Board, Through the Member Secretary, CSB Complex, B.T.M. Layout, Madivala, Banglore - 560068, Karnataka.
3. Basic Tasar Silkworm Seed Organisation, Central Silk Board, Through the Director (Ministry of Textiles, Government of India) Pendari-via-P.O. Bharni, District Bilaspur (C.G.)
---- Petitioners
Versus
Naresh Chanddra Nayak, S/o Bharathi Nayak, Aged about 55 years, Resident of MTPL Junction, Chamaria Guda, Tehsil and District - Nawrangpur - 674059 Odisha
---- Respondent
with
Writ Petition (S) No. 749 of 2020
1. Union of India, Through the Secretary, Ministry of Textiles, Udyog Bhawan, New Delhi.
2. Central Silk Board, Through the Member Secretary, CSB Complex, B.T.M. Layout, Madivala, Banglore - 560068, Karnataka.
3. Basic Tasar Silkworm Seed Organisation, Central Silk Board, Through the Director (Ministry of Textiles, Government of India) Pendari-via-P.O. Bharni, District Bilaspur (C.G.)Bharni, District Bilaspur, Chhattisgarh
---- Petitioners
Versus
Pradeep Kumar Khosla, S/o Santisilo Khosla, Aged about 57 years, R/o Christian Street, Tahsil and Police Station Jeypore, District Jeypore (Odisha)
---- Respondent
with
Writ Petition (S) No. 796 of 2020
1. Union Of India Through The Secretary, Ministry Of Textiles, Udyog Bhawan, New Delhi., District : New Delhi, Delhi
2. Central Silk Board Through The Member Secretary, Csb Complex, B.T.M. Layout, Madivala, Banglore - 560068, Karnataka.
3. Basic Tasar Silkworm Seed Organisation Central Silk Board, Through The Director (Ministry Of Textiles, Government Of India), Pendari Via Post Office Bharni, District Bilaspur Chhattisgarh.
---- Petitioners
Versus
Arup Kumar Goswami, S/o Sisir Kumar Goswami, Aged about 60 years, R/o Kundu Bunglow, Beside Electric Office, Tehsil and Police Station Madhupur, District Deoghar (Jharkhand).
---- Respondent
with
Writ Petition (S) No. 801 of 2020
1. Union of India, Through the Secretary, Ministry of Textiles, Udyog Bhawan, New Delhi.
2. Central Silk Board, Through the Member Secretary, CSB Complex, B.T.M. Layout, Madivala, Banglore - 560068, Karnataka.
3. Basic Tasar Silkworm Seed Organisation, Central Silk Board, Through
the Director (Ministry of Textiles, Government of India) Pendari-via-P.O. Bharni, District Bilaspur (C.G.)Bharni District Bilaspur Chhattisgarh
---- Petitioners
Versus
K. S. Chatterjee, S/o Late Shri S. P. Chatterjee, Aged about 56 years, R/o Bainkunthpur, Ward No. 16, Near Jagannath Mandir, Tehsil And Police Station Raigarh District Raigarh (C.G.)
---- Respondent
with
Writ Petition (S) No. 808 of 2020
1. Union of India, Through the Secretary, Ministry of Textiles, Udyog Bhawan, New Delhi.
2. Central Silk Board, Through the Member Secretary, CSB Complex, B.T.M. Layout, Madivala, Banglore - 560068, Karnataka.
3. Basic Tasar Silkworm Seed Organisation, Central Silk Board, Through the Director (Ministry of Textiles, Government of India) Pendari-via-P.O. Bharni, District Bilaspur (C.G.)
---- Petitioners
Versus
A. K. Das, S/o Late Shri N. Ch. Das, Aged about 57 years, R/o MIG 2/11 Housing Board Colony Dharampur, Jagdalpu, Tehsil Jagdalpu, District Bastar (C.G.)
---- Respondent
with
Writ Petition (S) No. 817 of 2020
1. Union of India, Through the Secretary, Ministry of Textiles, Udyog Bhawan, New Delhi.
2. Central Silk Board, Through the Member Secretary, CSB Complex, B.T.M. Layout, Madivala, Banglore - 560068, Karnataka.
3. Basic Tasar Silkworm Seed Organisation, Central Silk Board, Through the Director (Ministry of Textiles, Government of India) Pendari-via-P.O. Bharni, District Bilaspur (C.G.)
---- Petitioners
Versus
Fakir Hansdah, S/o Late Kanhoo Ram Hansdah, Aged about 58 years, R/o 25-E Gaitadih Bank Colony, Gaitahdih, Post Karandih, Jamshedpur,
Tehsil - Jamshedpur, Police Station - Sundarnagar, District - East Singhbhum, Jharkhand
---- Respondent
(Cause-title taken from Case Information System)
For Petitioners : Mr. Ramakant Mishra, Assistant Solicitor General. For Respondent : Mr. Amrito Das, Advocate.
Hon'ble Shri Arup Kumar Goswami, Chief Justice
Hon'ble Shri Justice N.K. Chandravanshi, Judge
Order on Board
Per Arup Kumar Goswami, Chief Justice
13.12.2021
These batch of writ petitions, numbering 12, have been filed challenging
the common order dated 20.09.2019 passed by the learned Central
Administrative Tribunal, Jabalpur Bench, Circuit sitting at Bilaspur (for short,
'Tribunal') in Original Application Nos. 203/00886/2018, 203/00887/2018,
203/00888/2018, 203/00889/2018, 203/00890/2018, 203/00891/2018,
203/00892/2018, 203/00893/2018, 203/00894/2018, 203/00895/2018,
203/00896/2018, 203/00897/2018.
2. Heard Mr. Ramakant Mishra, learned Assistant Solicitor General
appearing for the petitioners alongwith Mr. B. Gopa Kumar, learned counsel
who has also addressed the Court on behalf of petitioner No. 2, i.e., Central
Silk Board. Also heard Mr. Amrito Das, learned counsel appearing for the
respondents in these batch of writ petitions.
3. Challenge in the Original Applications were to identical orders of
recovery passed by the petitioners in the years in 2016 and 2018 on account of
wrong fixation of pay in between 2001 and 2005.
4. As the facts involved and the relief sought are identical and as the
learned Tribunal had also disposed of all the original applications by a common
order, these batch of writ petitions are being disposed of by this common order.
5. For the purpose of disposal of the aforesaid original applications, the
learned Tribunal had referred to the Original Application No. 203/00886/2018.
For the purpose of continuity, we will also refer, wherever necessary, to the
aforesaid original application, which has resulted in filing of Writ Petition (S)
No. 706 of 2021.
6. Writ Petition (S) No. 706 of 2021 was not listed in the list today. Learned
counsel for the parties submitted that the aforesaid writ petition may be
directed to be listed in the supplementary list today itself so that all these
matters can be heard and accordingly, Writ Petition (S) No. 706 of 2021 is
listed in the supplementary list and thereafter, all these matters are taken up for
consideration.
7. The applicant in Original Application No. 203/00886/2018 was working
as Upper Division Clerk in the pay-scale of Rs. 4000-100-6000. He was
granted higher pay-scale of Rs. 5000-8000 with effect from 03.08.2003 vide
order dated 04.08.2003 on the ground that his junior was granted financial
upgradation under the 'Assured Career Progression Scheme' (for short, 'ACP').
On an Audit objection being raised by the Internal Audit Wing of Ministry of
Textiles and AG Audit to the effect that the upgradation of pay of the applicant
was not in conformity with the instructions contained in Office Memorandum
No. 35034/1/97-Estt(D) dated 09.08.1999, issued by Department of Personal
Training (DoPT), directions were issued by the Ministry of Textiles for
withdrawing higher pay-scale granted to the applicant as also to refix pay as
per his entitlement and also to recover excess payment made.
8. It is on the basis of above directions, the petitioner No. 2 passed an
order dated 16.05.2016.
9. The learned Tribunal, relying upon the decision of the Hon'ble Supreme
Court in the case of State of Punjab & Others vs. Rafiq Masih (White washer) ,
reported in (2015) 4 SCC 334, held that since the applicants were enjoying the
benefit for more than 5 years and since most of the applicants are on the verge
of their retirement, what was granted to them cannot be taken away by way of
recovery.
10. The operative portion of the order of the learned Tribunal reads as
follows:
"13. Accordingly, all these Original Applications are disposed
of with a direction that there can be a future modification of
pay scale and the pension. But what has been granted to the
applicants already cannot be taken away from them and
cannot be recovered at all. Any amount recovered be
refunded to the applicants within 90(ninety) days from the
date of receipt of a copy of this order. No order as to cost."
11. Mr. Ramakant Mishra as well as Mr. B. Gopa Kumar submit that the
reliance placed on Rafiq Masih (supra) is not applicable in the facts of the case
and in that context, they place reliance on the decision of the Hon'ble Supreme
Court in Chandi Prasad Uniyal & Others vs. State of Uttarakhand & Others,
reported in (2012) 8 SCC 417.
12. Per contra, Mr. Das has supported the impugned judgment and he has
also placed reliance on the judgment of the High Court of Karnataka in the
case of Member Secretary, Central Silk Board & Others vs. Shri M.K. Srinivas
& Others (Writ Petition No. 3422 of 2021 (S-CAT), decided on 16.03.2021) . It is
submitted that the aforesaid judgment is squarely applicable in the facts of the
present batch of writ petitions.
13. On a query of the Court, Mr. B. Gopa Kumar submits that the facts
before the Karnataka High Court in the aforesaid case and the facts in this
batch of writ petitions are similar.
14. It is not in dispute that the post of Upper Division Clerk is a Group-C
post.
15. In Chandi Prasad Uniyal (supra), the Hon'ble Supreme Court observed
that it has not laid down as a principle of law that only if there is
misrepresentation or fraud on the part of the recipients of the money in getting
the excess pay, the amount paid due to such irregular / wrong fixation of pay
can be recovered. The Hon'ble Supreme Court further observed that any
amount received by the recipient without the authority of law can always be
recovered barring a few exceptions of extreme hardships but not as a matter of
right and taking note of the facts of the case, as presented, it was held that the
case of the appellants therein did not fall in any of the exceptional categories
and that apart, there was a stipulation in the fixation order that in case of
irregular / wrong pay fixation, the institution in which the appellant were working
would be responsible for recovery of the amount received in excess from the
salary / pension.
16. 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."
17. 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.
18. After a detailed analysis of the case law on the subject, the 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."
19. In M.K.Srinivas (supra), the Karnataka High Court had held that the
learned Tribunal was justified in holding that there can be no recovery of
payments already made to the respondents therein as parameters at (i), (ii), (iii)
and (v) of Rafiq Masih (supra) would apply.
20. A perusal of the materials on record would go to show that, in any view of
the matter, clauses (ii) and (iii) of the Rafiq Masih (supra) would be applicable
in the facts of these cases. Though the applicants were subsequently promoted
to the Group-B posts in the year 2016, it is an admitted position that when the
benefits were granted to them, they were holding Group-C post and they
continued to receive excess pay for more than 5 years.
21. In view of the above discussion, we see no good reason to interfere with
the order of the learned Tribunal and accordingly, the writ petitions are
dismissed. No cost.
Sd/- Sd/-
(Arup Kumar Goswami) (N.K. Chandravanshi)
Chief Justice Judge
Brijmohan
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!