Citation : 2026 Latest Caselaw 821 Chatt
Judgement Date : 20 March, 2026
1
Digitally signed
by RAMESH
KUMAR VATTI 2026:CGHC:13556
Date:
2026.03.25
20:03:19 +0530 NAFR
HIGH COURT OF CHHATTISGARH AT BILASPUR
WPS No. 3557 of 2021
* - Kamalkishor Gangaber S/o Chowa Ram Gangaber Aged About 58 Years
Working As Head Master , Government Primary School Borirkala, District :
Balod, Chhattisgarh
--- Petitioner
Versus
1 - State Of Chhattisgarh Through The Secretary Department Of School
Education Mantralaya Mahanadi Bhawan Atal Nagar, Raipur, District :
Raipur, Chhattisgarh
2 - Principal Secretary Department Of Finance Mahanadi Bhawan, Atal
Nagar, Raipur Chhattisgarh.
3 - District Education Officer District Balod, Chhattisgarh.
4 - Block Education Officer Gurur District Balod Chhattisgarh.
--- Respondents
And
* - Bal Singh Mandavi S/o. Abhay Ram Mandavi Aged About 46 Years Working As Head Master, Govt. Girls Middle School Sorar, District : Balod, Chhattisgarh
---Petitioner Versus 1 - State Of Chhattisgarh Through The Secretary, Department Of School Education Mantralaya, Mahanadi Bhavan, Atal Nagar, Raipur, District :
Raipur, Chhattisgarh
2 - Principal Secretary Department Of Finance, Mahanadi Bhavan, Atal Nagar, Distt, Raipur, Chhattisgarh.
3 - District Education Officer Distt. Balod, Chhattisgarh. 4 - Block Education Officer Gurur, District Distt. Balod, Chhattisgarh
--- Respondents And
* - Jageshwar Lal Sahu S/o Damarsingh Aged About 57 Years Working As Head Master, Government Middle School Khertha, District : Balod, Chhattisgarh
---Petitioner Versus 1 - State Of Chhattisgarh Through The Secretary Department Of School Education Mantralaya, Mahanadi Bhawan, Atal Nagar, Raipur District :
Raipur, Chhattisgarh
2 - Principal Secretary Department Of Finance Mahanadi Bhavan, Atal Nagar, District Raipur Chhattisgarh.
3 - District Education Officer District Balod, Chhattisgarh. 4 - Block Education Officer Gurur, District Balod, Chhattisgarh.
--- Respondents
For Petitioners : Mr. Naveen Nirala, Advocate
For Respondents/State : Mr. Amandeep Singh, Panel Lawyer
Hon'ble Shri Justice Rakesh Mohan Pandey Order on Board 20/03/2026
1. The petitioners have filed these petitions seeking the following
relief(s):-
"10.1 That, petitioners most respectfully pray that this Hon'ble
Court may kindly be pleased to set aside/quash the impugned
recovery order(s) dated 14.06.2021 (ANNEXURE P/1).
10.2 That, petitioners most respectfully pray that this Hon'ble
Court may kindly order writ of appropriate nature directing the
respondents to continue the salary as per increased pay
grade, prohibiting recovery and without any deduction.
10.3 Any other relief or reliefs that may be deemed fit proper
in the facts and circumstances of the case may also be kindly
granted."
2. WPS No. 3557 of 2021: The petitioner was working on the post of
Head Master, Government Primary School, Borirkala, District Balod
(C.G.), who has got retired from service on account of superannuation.
An order of recovery to the tune of Rs. 92,410/- (Rupees Ninety Two
Thousand Four Hundred and Ten Only) was issued by respondent No.
4 on 14.06.2021 on account of wrong fixation of pay scale of the
petitioner and it continued for period from 18.04.2007 to 31.12.2016.
The mistake was detected during verification of account by the office of
Treasury, Accounts and Pension after more than 13 years.
WPS No. 3624 of 2021: The petitioner is working on the post of Head
Master, Government Girls Middle School, Sorar, District Balod (C.G.),
who is still in service. An order of recovery to the tune of Rs. 33,704/-
(Rupees Thirty Three Thousand Seven Hundred and Four Only) was
issued by respondent No. 4 on 14.06.2021 on account of wrong
fixation of pay scale of the petitioner and it continued for period from
01.07.2007 to 31.12.2016. The mistake was detected during
verification of account by the office of Treasury, Accounts and Pension
after more than 13 years.
3. WPS No. 3635 of 2021: The petitioner was working on the post of
Head Master, Government Middle School, Khertha, District Balod
(C.G.), who has got retired from service on account of superannuation.
An order of recovery to the tune of Rs. 1,25,181/- (Rupees One Lakh
Twenty Five Thousand One Hundred and Eighty One Only) was issued
by respondent No. 4 on 14.06.2021 on account of wrong fixation of
pay scale of the petitioner and it continued for period from 28.02.2007
to 30.06.2017. The mistake was detected during verification of account
by the office of Treasury, Accounts and Pension after more than 13
years.
4. Mr. Naveen Nirala, learned counsel appearing for the petitioners
argued that order of recovery has been passed against government
Class III retired employees (WPS No. 3557/2021 & WPS No.
3635/2021) and the employee who is still in service (WPS No.
3624/2021), and there was no misrepresentation on their part. It is also
contended that the mistake was detected by department after long 13
years and thus, the case of the petitioners is squarely covered with
the judgment passed by the Hon'ble Supreme Court in the matter of
State of Punjab and Others v. Rafiq Masih (White Washer), (2015)
4 SCC 334.
5. The learned State counsel opposes the pleadings and submits that on
account of erroneous fixation of pay, excess payment was made to the
petitioners and during verification, the Joint Director, Treasury,
Accounts & Pension, Durg Division, District Durg (C.G.) raised
objection, pursuant to which order(s) of recovery against the
petitioners has been issued.
6. Heard learned counsel for the parties and perused the documents
placed on record.
7. The Hon'ble Supreme Court in the case of Rafiq Masih (supra), while
dealing with the issue of recovery of excess payment from employees,
has held in paragraph 18 as under:
"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. "
8. In the present case, the petitioners were Head Master, which is Class-
III post, and the impugned recovery orders have been issued on
account of wrong fixation of pay and excess payment made. The
petitioners were never at fault, nor were they party to the process of
fixation. The recovery is being made after more than 13-14 years of
such payment. Therefore, the case of the petitioners is squarely
covered by clauses (i) (ii) and (iii) of paragraph 18 of the aforesaid
judgment of Rafiq Masih (supra).
9. In view of the above discussion and in the light of the law laid down by
the Hon'ble Supreme Court in Rafiq Masih (supra), the recovery
orders dated 14.06.2021 (Annexure P/1) are hereby quashed.
10. It is directed that if any amount has already been recovered from the
petitioners pursuant to the said order, the same shall be refunded to
them forthwith, preferably within a period of three months from the
date of receipt of a copy of this order.
11. With the aforesaid observations and directions, these writ petitions
stand allowed. No order as to costs.
Sd/-
(Rakesh Mohan Pandey) Judge
vatti
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!