Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kuladhar Saikia vs The State Of Assam And 10 Ors
2022 Latest Caselaw 1804 Gua

Citation : 2022 Latest Caselaw 1804 Gua
Judgement Date : 26 May, 2022

Gauhati High Court
Kuladhar Saikia vs The State Of Assam And 10 Ors on 26 May, 2022
                                                                Page No.# 1/10

GAHC010200112021




                        THE GAUHATI HIGH COURT
  (HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)

                          Case No. : WP(C)/6463/2021

         KULADHAR SAIKIA
         S/O LATE BHOLARAM SAIKIA, R/O VILL. BAIDYATUP RUPNAGAR, P.O.
         MADHUPUR, P.S. NAGAON SADAR, PIN 782003, DIST. NAGAON, ASSAM



         VERSUS

         THE STATE OF ASSAM AND 10 ORS
         REPRESENTED BY THE COMMISSIONER AND SECRETARY TO THE
         GOVERNMENT OF ASSAM, HOME AND POLITICAL DEPARTMENT, DISPUR,
         GUWAHATI-6

         2:THE ACCOUNTANT GENERAL OF ASSAM

          MAIDAMGAON
          BELTOLA
          GUWAHATI-29

         3:THE COMMISSIONER AND SECRETARY
         TO THE GOVT. OF ASSAM
          FINANCE DEPARTMENT
          DISPUR
          GUWAHATI-6

         4:THE COMMISSIONER AND SECRETARY
         TO THE GOVT. OF ASSAM
          PENSION AND PUBLIC GRIEVANCES DEPARTMENT
          DISPUR
          GUWAHATI-6

         5:THE ADDITIONAL DIRECTOR GENERAL OF POLICE (COMMN.)
         ASSAM
          ULUBARI
                                                              Page No.# 2/10

             GUWAHATI-7.

            6:THE ADDITIONAL DIRECTOR OF POLICE (M AND L)

             ASSAM
             ASSAM POLICE HEADQUARTERS
             ULUBARI
             GUWAHATI-7

            7:THE DIRECTOR OF POLICE (COMMN)

             ASSAM
             ULUBARI
             GUWAHATI-7

            8:THE SUPERINTENDENT OF POLICE (COMMN)

             HQ-I/III
             ASSAM
             ULUBARI
             GUWAHATI-7

            9:THE SUPERINTENDEN TOF POLICE (COMMN)

             ASSAM
             ULUBARI
             GUWAHATI-7.

            10:THE DEPUTY SUPERINTENDENT OF POLICE (COMMN)

             HQ
             GUWAHATI

            11:THE TREASURY OFFICER

             KAMRUP
             GUWAHATI-

Advocate for the Petitioner   : MR H SHARMA

Advocate for the Respondent : GA, ASSAM
                                                                            Page No.# 3/10



                                 BEFORE
                HONOURABLE MR. JUSTICE SANJAY KUMAR MEDHI

                                        ORDER

26-05-2022 The issue involved in brief pertains to the action of the respondent authorities in purporting to make certain recoveries of the salaries of the petitioner on the ground of overstay in their services. At the outset, it may be noted that such overstay is on the principal ground of wrong calculation of the date of birth of the petitioner while entering the same in the Service Book of the petitioner at the time of their recruitment.

2. To consider and decide the aforesaid issue, it would be convenient if the facts are placed on records. The petitioner at the time of filing of writ petition was an Assistant Sub-Inspector of Police in the Assam Police Radio Organization (hereinafter, APRO). The petitioner has reached the aforesaid ranks by virtue of being promoted from time to time. It is the case of the petitioner that at the time of entering into the service, his date of birth was recorded in the Service Book from the HSLC examination certificate submitted by the petitioner. It may be mentioned that at those times, such certificates did not contain the date of birth but the age of the candidate was written as on 1st of March of the concerned year from which the date of birth was deducible.

3. It is the case of the petitioner that while serving, the respondent authorities informed him that his date of birth was recalculated and was accordingly asked to go on retirement. The petitioner was informed that his actual date of birth being 01.07.1956 and not 01.02.1960 which was recorded in the Service Book, he should have been retired from service on 30.06.2018 itself and accordingly he was directed to go on retirement immediately w.e.f., 31.12.2018. Thereafter, the petitioner had received the order dated 08.01.2019 issued by the Superintendent of Police (Communication), Assam whereby he was informed that there was a proposal to Page No.# 4/10

deduct salary drawn by the petitioner for the period of overstay from 01.07.2016 to 31.12.2018 from the DCRG and other benefits.

4. The legality and validity of the order by which the salaries for the period of overstay has been purported to be deducted is the issue which has been raised by the writ petitioner to be decided by this Court.

5. I have heard Shri H. Sharma, learned counsel for the petitioner. Whereas Shri S.S. Roy, learned State Counsel, Assam has represented the respondent nos. 1, 4, 5, 6, 7, 8, 9 & 10, Shri A. Hassan, learned counsel has represented the respondent no. 2- The Accountant General and Shri P. Nayak, learned counsel has represented the respondent nos. 3 and 11.

6. Shri H. Sarma, the learned counsel for the petitioner submits that the impugned action in purporting to recover the salaries for the period of overstay is absolutely unreasonable and arbitrary. It is submitted that error had crept in while calculating/ deducing the date of birth of the petitioner at the time of entry into the services under the APRO. As demonstrated the source of the date of birth is the matriculation certificate issued by the competent authority namely, the Board of Secondary Education, Assam in which at the relevant time instead of the date of birth, the age as on 1st of March of the relevant year was given. The date of birth was accordingly calculated by the authorities wherein certain mistakes were apparently committed as a consequence of which, the petitioners had overstayed in their post for the periods indicated above. In absence of any allegation of collusion or fraud on the part of the petitioners in manipulating the date of birth, it would be wholly unjustified to penalize the petitioners for no wrong committed by them. That apart, Shri Sarma, the learned counsel has submitted that it is an admitted fact that in the period of overstay, the petitioner had rendered his services. It is further submitted that the petitioner was promoted to higher post from time to time on which occasion, the Service Book was thoroughly scrutinized by the authorities in which no anomalies were Page No.# 5/10

detected regarding their dates of birth.

7. In support of his submission, the learned counsel for the petitioner has placed reliance upon the case of State of Bihar & Ors. Vs. Pandey Jagdishwar Prasad, reported in (2009) 3 SCC 117. In the said case, the Hon'ble Supreme Court had held that under similar circumstances, the action for recovery from the salaries has been held to be unjustified. The Hon'ble Court also distinguished the earlier decision rendered in the case of Radha Krishna Vs. Union of India, reported in (1997) 9 SCC 239 by holding that in absence of any proof that the employee had manipulated his date of birth or that there was some mala fide intention to continue in service beyond the date of retirement, the decision in Radha Krishna (supra) would not apply.

8. Reliance has also been made upon a case of this Court reported in 2008 (3) GLT 97 (Manohari Das Vs. State of Assam & ors.) wherein it has been held that the following decisions of the Hon'ble Supreme Court, it would be wholly unjustified to deprive the employee from the salaries for the period of overstay in which he had actually worked.

9. Opposing the case projected by the writ petitioner, the State respondents represented by Shri S.S. Roy, the learned State Counsel has submitted that the State respondents have filed affidavit-in-opposition. By referring to the affidavit-in- opposition, more specifically paragraph 6 thereof, it has been contended that at the time of appointment, the date of birth was written in the Service Book as 01.02.1960 instead of 01.07.1956. The petitioner being a member of Police Force in the capacity of Asstt. Sub-Inspector must have brought the fact to the notice of the authority during his service period.

10. In his reply, Shri Sarma, the learned counsel for the petitioner has submitted that the defence put forward on behalf of the respondents do not deserve any consideration as the submissions are not based on any legal footing and rather a Page No.# 6/10

mechanical approach appears to have been taken.

11. The rival submissions of the learned counsel for the parties have been duly considered and the materials before this Court carefully examined. From the pleadings and the deliberations, the following undisputed facts emerge.

i. The matriculation certificate issued by the SEBA admittedly did not contain the date of birth but the age of the incumbent as on 1st of March of the relevant year.

ii. The date of birth of the petitioner was calculated/ deduced by the authorities from their matriculation certificate at the time of entering into his services.

iii. The petitioner was promoted from to time and on each occasion the Service Book was thoroughly scrutinized by the respondent authorities and no anomaly was deducted or reported.

iv. There is no specific allegation of fraud or manipulating the date of birth in the Service Book by the petitioner.

v. The petitioner had actually rendered his service in the period of overstay.

vi. The petitioner did not play any role in the process of their overstay in their services.

12. At the stage, it would be apposite to refer to the case of Pandey Jagdishwar Prasad (supra). In the said case, the incumbents date of birth was as per his matriculation certificate and was recorded in the Service Book, however there was another date of birth in the Service Book which was made on the basis of an affidavit furnished by the incumbent but the earlier date of birth was not deleted from the Service Book. The incumbent was accordingly charged with overstay. As mentioned above, the Hon'ble Supreme Court had interfered with the said decision. The relevant part of the Judgment is extracted hereinbelow-

"16. Moreover, for the sake of argument, even if we consider that the Page No.# 7/10

respondent had fraudulently entered another date of birth in his service book, as had been alleged, it should have come to the notice of the authorities during his course of service, and not after he had attained the age of superannuation after the expiry of the date mentioned in the service book which was based on the affidavit of the respondent. To the contrary, none of the officials responsible had noticed this during his service period, even during his time of promotions when the service book was required to be inspected by the officials. Therefore, it clearly points out to the gross negligence and lapses on the part of the authorities concerned and in our view, the respondent cannot be held responsible to work beyond his date of birth as mentioned in the matriculation certificate when admittedly in the service book after affidavit, some other date of birth was also evident.

19. It is not needed for this Court to verify the veracity of the statements made by the parties. If at all the respondent entered the second date of birth at a subsequent period of time, the authorities concerned should have detected it and there should have been a detailed enquiry to determine whether the respondent was responsible for the same. It has been held in a catena of judicial pronouncements that even if by mistake, higher pay scale was given to the employee, without there being misrepresentation or fraud, no recovery can be effected from the retiral dues in the monetary benefit available to the employee.

20. This Court in the case of Kailash Singh vs. The State of Bihar and Ors., [2004 (1) PLJR 289 (SC)], held that recovery sought to be made from the salary of the employees on the ground of alleged over stay in service on the basis of age assessed or considered, despite the fact that the employee has worked during the period of alleged over stay could not be made.

21. In Sahib Ram vs. State of Haryana & Ors., [1995 Supp. (1) SCC Page No.# 8/10

18], this Court has held that even if by mistake, higher pay scale was given to the employee, without there being misrepresentation or fraud, no recovery can be effected from the retiral dues in the monetary benefit available to the employee.

24. Without going into the question whether the appellant was justified after completion of two years from the actual date of retirement to deduct two years' salary and other emoluments paid to the respondent, we may say that since the respondent had worked during that period without raising any objection from the side of the appellant and the appellant had got works done by the respondent, we do not think that it was proper at this stage to allow deduction from his retiral benefits, the amount received by him as salary, after his actual date of retirement. Considering the fact that there was no allegation of misrepresentation or fraud, which could be attributed to the respondent and considering the fact that the appellant had allowed the respondent to work and got works done by him and paid salary, it would be unfair at this stage to deduct the said amount of salary paid to him. Accordingly, we are in agreement with the Division Bench decision that since the respondent was allowed to work and was paid salary for his work during the period of two years after his actual date of retirement without raising any objection whatsoever, no deduction could be made for that period from the retiral dues of the respondent.

25. In Kailash Singh vs. State of Bihar & Ors. [2005 (13) SCC 576], this Court observed that the employer-State would not be entitled to recover the salary paid in excess after the due date of superannuation. In our view, this decision was practically based on the concession made by the State before this Court.

26. Again in Hari Singh vs. State of Bihar & Ors. [2000 (10) SCC 284], this Court held that since the Government had never put the employee on Page No.# 9/10

notice to indicate that the date of birth as entered in the service book was incorrect though it could have done so and since no notice had been given to the employee concerned for accepting a date of birth other than the one entered in the service book, the order of retirement could not be sustained. From the aforesaid decision, it is evident that it was the duty of the State to put the employee on notice about his date of retirement and not having done so, the appellant was not entitled to recover the excess amount paid to the respondent.

28. Before parting with this order, we may refer to a decision of this Court strongly relied on by the learned counsel for the appellant, namely, Radha Kishun vs. Union of India and Ors., [(1997) 9 SCC 239]. Learned counsel for the appellant relying on this decision sought to argue that even if the respondent had worked after his due date of superannuation without having any objection from the appellant, the appellant was entitled to deduct the amount already received by the respondent from his retiral benefits. This case, in our view, is clearly distinguishable from the present case. In the above- mentioned case, there was no dispute as to the date of retirement of the appellant in that appeal, as there was no controversy in the date of birth of that appellant. There was only one date of birth mentioned, and he had not retired on the basis of his date of birth so entered. Therefore, he had wrongly extended his service beyond the date of his superannuation. But in the present case, there were two dates of birth recorded in the service book of the respondent. Therefore, there was a clear confusion in the mind of the respondent as to whether the appellant had accepted his corrected date of birth as entered in his service book when admittedly authorities concerned did not serve any notice of retirement on the basis of the initial entry of date of birth in his service book.

29. It should also be kept in mind that the respondent might have expected Page No.# 10/10

that second date of birth shown in the service book was accepted by the authorities for that reason he was allowed to continue in his service and was paid salary. In the absence of any proof that the respondent had manipulated his date of birth by entering a second date at a later stage, and that he had any malafide intentions to continue his service, beyond his date of his retirement, we are of the view that the decision in the case of Radha Kishun vs. Union of India and Ors. (supra), would not be applicable in the facts of the present case."

13. Thus, considering the facts and circumstances and the law laid down by the Hon'ble Supreme Court, this Court is of the opinion that the petitioner cannot be faulted with in the chain of event which laid his overstay in service for the reasons cited in paragraph 18 above. As a consequence thereof, the impugned action in purporting to recover the salaries for the period of overstay, the details of which is already recorded in the Judgment is interfered with and accordingly set aside. As regards the claim for pension, by following the guidelines of the Hon'ble Supreme Court in the case of Pandey Jagdishwar Prasad (supra) the petitioner would be entitled to fixation of retiral benefits as on the date of his correct date of birth with a further clause that for the period of overstay, only the notional benefit would be entitled to as the petitioner entitlement for salaries for the said period has been upheld.

14. Writ petition is accordingly disposed of.

15. No order as to cost.

JUDGE

Comparing Assistant

 
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