Citation : 2021 Latest Caselaw 4968 MP
Judgement Date : 2 September, 2021
1
HIGH COURT OF MADHYA PRADESH : BENCH AT INDORE
W.P. No.16843/2021
Waman Rao Kose S/o Madho Rao Kose Vs. State of M.P.
Indore, Dated:- 02/09/2021
Shri L.C.Patne, Counsel for the petitioner - Waman Rao Kose
S/o Madho Rao Kose.
Ms. Drishti Rawal, Govt. Advocate for the respondent/State.
The petitioner before this Court has filed this present petition
being aggrieved by the order dated 26.06.2015 and 12.08.2021 passed
by the respondent No.2.
The petitioner's contention is that an order of recovery was
issued against the petitioner directing recovery. Now the respondents
are recovering the interest also on excess amount paid to the
petitioner.
Learned counsel for the petitioner has drawn the attention of
this Court towards the judgment delivered in the case of Rajendra
Bhawsar V/s The State of Madhya Pradesh & Others (W.P.
No.826/2017) and the co-ordinate Bench of this Court has quashed
the recovery in respect of the interest component only.
A Writ Appeal was also preferred in the matter i.e. W.A.
No.120/2018 (The State of Madhya Pradesh & Others v/s
Rajendra Bhawsar) and the Division Bench of this Court has upheld
the judgment delivered by the learned Single Judge, meaning thereby,
the recovery in respect of the interest component has been quashed.
HIGH COURT OF MADHYA PRADESH : BENCH AT INDORE W.P. No.16843/2021 Waman Rao Kose S/o Madho Rao Kose Vs. State of M.P.
Learned Government Advocate for the respondents/State has
not disputed the aforesaid facts.
This Court, after hearing learned counsel for the parties is of
the considered opinion that the present writ petition deserves to be
allowed and is accordingly, partly allowed. The respondent shall be free
to recover the principal amount. It is further made clear that there will be
no recovery in respect of the interest component. In case, the petitioner
attains the age of superannuation, the respondents shall be free to
recover the amount from his terminal dues.
With the aforesaid, the present Writ Petition stands partly
allowed.
It is needless to mention that in case, certified copy is not
available due to some technical reason, the order uploaded on the
website of the High Court shall be treated as certified copy for all
purposes and the counsel shall be free to obtain certified copy later on as
and when facilities are made available to him.
(PRANAY VERMA) JUDGE ns
NEERAJ Digitally signed by NEERAJ SARVATE DN: c=IN, o=HIGH COURT OF MADHYA PRADESH BENCH INDORE, ou=HIGH COURT OF MADHYA PRADESH BENCH INDORE, postalCode=452001, st=Madhya Pradesh, 2.5.4.20=1de5ec9deb10706ff5d36eb3e8f79e1db6b2b26 800a815e3f0377420c0156e39,
SARVATE pseudonym=39544896700BE9C4B7508557EC0E3759E69 23C84, serialNumber=6E796F0CECF7993DF3F4917A66AAFCCC 898CF78CD836766C429A4DDEE6356FDB, cn=NEERAJ SARVATE Date: 2021.09.02 17:13:06 +05'30'
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!