Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

New Delhi Municipal Council vs Arvind Kumar Gautam And Ors.
2022 Latest Caselaw 2918 Del

Citation : 2022 Latest Caselaw 2918 Del
Judgement Date : 14 November, 2022

Delhi High Court
New Delhi Municipal Council vs Arvind Kumar Gautam And Ors. on 14 November, 2022
                                                     Neutral Citation Number : 2022/DHC/004874

                                      $~36

                                      *      IN THE HIGH COURT OF DELHI AT NEW DELHI

                                      %                                Judgment delivered on: 14.11.2022

                                      +      W.P.(C) 15615/2022 & CM APPL. 48616-18/2022

                                      NEW DELHI MUNICIPAL COUNCIL                               ..... Petitioner
                                                            versus

                                      ARVIND KUMAR GAUTAM AND ORS.                            ..... Respondents

                                      Advocates who appeared in this case:

                                      For the Petitioner:        Ms. Kanika Agnihotri and Mr. Vaibhav
                                                                 Agnihotri, Advocate

                                      For the Respondent:        Mr. Srivats Kaushal with Ms. Vatsala C.
                                                                 Chaturvedi, Mr. PLuneet Rathi, Advocates for Ms.
                                                                 Rashmi Chopra, Advocate for R-1

                                      CORAM:-
                                      HON'BLE MR. JUSTICE SANJEEV SACHDEVA
                                      HON'BLE MR. JUSTICE TUSHAR RAO GEDELA

                                                            JUDGMENT

SANJEEV SACHDEVA, J. (ORAL)

1. Petitioner impugns order dated 28.10.2022 whereby a direction has been issued to the petitioner to pay the deducted amount to the respondents.

2. It is noticed that the impugned order is not available on the record and a blank sheet has been placed in place of the impugned

Signature Not Verified Digital Signed By:KUNAL MAGGU Signing Date:16.11.2022 13:36:56 This file is digitally signed by PS to HMJ Sanjeev Sachdeva.

Neutral Citation Number : 2022/DHC/004874

order. The impugned order has been handed over today in Court. The same is taken on record.

3. Learned counsel for the petitioner submits that certain excess payment have been made to the respondents during his service which was liable to be recovered from him and instead of recovery at the time of his retirement, deductions were made from his retiral benefits and said amount is not liable to be paid to the respondents.

4. Learned counsel for the petitioner further submits that the amount deducted shall be deposited with the Tribunal without prejudice to the rights and contentions of the parties and subject to orders of the Tribunal.

5. Learned counsel for the respondents disputes the same. He submits that there was a specific direction to the petitioner not to deduct any amount and despite the same, amount has been deducted and as such Tribunal was constrained to pass an order to pay the amount.

6. Be that as it may, we dispose of this petition with a direction to the petitioner to deposit the entire amount as directed by the Tribunal within a period of one week from today. On deposit of the same, it would be open to the Tribunal to consider the request of the respondents for expeditious disbursal of the amount in accordance with law.

7. On deposit of the amount, the Tribunal shall dispose of the

Signature Not Verified Digital Signed By:KUNAL MAGGU Signing Date:16.11.2022 13:36:56 This file is digitally signed by PS to HMJ Sanjeev Sachdeva.

Neutral Citation Number : 2022/DHC/004874

contempt petition and the contention of the petitioner that the amount is not liable to be paid to the respondents and that of the respondent that the amount is liable to be disbursed to the respondent forthwith, be considered in the Original Application on merits.

8. The prayer of the respondent for expeditious disposal of the O.A be also considered by the Tribunal.

9. Learned counsel for the petitioner assures that the reply to the Original Application shall positively be filed on the record of the Tribunal within two weeks from today. Rejoinder, if any, be filed within two weeks.

10. The petition is disposed of in the above terms.

11. Order dasti under signatures of the Court Master.

SANJEEV SACHDEVA, J

TUSHAR RAO GEDELA, J NOVEMBER 14, 2022/'rs'

Signature Not Verified Digital Signed By:KUNAL MAGGU Signing Date:16.11.2022 13:36:56 This file is digitally signed by PS to HMJ Sanjeev Sachdeva.

 
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