Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Banshidhar Marko vs The State Of Madhya Pradesh
2024 Latest Caselaw 5284 MP

Citation : 2024 Latest Caselaw 5284 MP
Judgement Date : 21 February, 2024

Madhya Pradesh High Court

Banshidhar Marko vs The State Of Madhya Pradesh on 21 February, 2024

Author: Pranay Verma

Bench: Pranay Verma

                                                               1
                           IN       THE       HIGH COURT OF MADHYA PRADESH
                                                    AT INDORE
                                                        BEFORE
                                          HON'BLE SHRI JUSTICE PRANAY VERMA
                                                ON THE 21 st OF FEBRUARY, 2024
                                                WRIT PETITION No. 19060 of 2021

                          BETWEEN:-
                          BANSHIDHAR MARKO S/O VEER BAHADURSINGH,
                          AGED ABOUT 63 YEARS, OCCUPATION: RETD. R/O 119,
                          RAMNAGAR       KASBA,    MURTI      HIGHTOLA,
                          BAISWARNTOLA, SATNA (MADHYA PRADESH)

                                                                                            .....PETITIONER
                          (BY SHRI DAYA NATH PANDEY - ADVOCATE)

                          AND
                          1.       THE STATE OF MADHYA PRADESH PRINCIPAL
                                   SECRETARY VALLABH    BHAWAN   BHOPAL
                                   (MADHYA PRADESH)

                          2.       SHRIMAN   POLICE MAHANIDESHAK POLICE
                                   HEADQUARTER, JHAHAGEERABAD, BHOPAL
                                   (MADHYA PRADESH)

                          3.       SAINANI PRATHAM VAHINI VESHESH SASTRA
                                   BAL, INDORE (MADHYA PRADESH)

                          4.       SAMBHAGIYA PENSION ADHIKARI, MAHODAYA,
                                   DISTRICT INDORE (MADHYA PRADESH)

                                                                                         .....RESPONDENTS
                          (BY SHRI KOUSTUBH PATHAK - ADVOCATE)

                                   This petition coming on for admission this day, th e court passed the
                          following:
                                                                ORDER

With the consent of learned counsel for the parties, the matter is finally heard.

By this petition preferred under Article 226 of the Constitution of India,

the petitioner has challenged the order dated 01.07.2021 passed by the respondents (Annexure P/1) whereby an amount of Rs.1,78,211/- along with interest at the rate of 12% per annum i.e. Rs.1,24,173/-, total Rs.3,02,384/- has been ordered to be recovered from him towards excess payment of salary made during the period from 01.04.2006 to 31.12.2016.

2. The impugned order has been challenged by the petitioner by relying upon the judgment passed by the Apex Court in the case of State of Punjab and Others V/s. Rafiq Masih (White Washer) 2015 (1) MPHT 130 (SC). It is further submitted by the learned counsel for the petitioner that the undertaking which was given by the petitioner was in the year 2017 to the effect that the

revision of pay which is being done under the M.P. Revision of Pay Rules, 2017 w.e.f. 01.01.2016 is provisional and in case it is found that any excess amount has been paid to the petitioner the same may be recovered from him. The said undertaking was not in respect of the pay revision of the petitioner made on and from 2006 up to 2015. The undertaking relied upon by the respondents hence cannot be enforced upon the petitioner to make the recovery in question.

3. The respondents have filed a reply to the petition and it is submitted by the learned counsel for the respondents that an undertaking had been given by the petitioner that in case any amount is found to have been paid in excess to him the same shall be recoverable from him. The benefit of the decision of the Apex Court in the case of Rafiq Masih (White Washer) (supra) cannot be claimed in the light of judgment of Hon'ble Supreme Court in the case of State of Punjab and Others V/s. Jagdev Singh passed in Civil Appeal No.3500/2006 wherein the Supreme Court while addressing upon similar issue

in the light of Rafiq Masih's case has held that the time of revision of pay scale

the petitioner therein had given an undertaking that if any payment is found to be in excess, the same shall be liable to be adjusted, hence the aforesaid judgment is not applicable to the petitioner. It is hence submitted that no illegality has been committed in passing the impugned order.

4. Learned counsel for the petitioner in response submits that the undertaking which was given by the petitioner was at the time of grant of benefit under the revision of pay rules. No such undertaking was taken from the petitioner before or after grant of the pay scale to him. Therefore, the law laid down by the Apex Court in the case of State of Punjab and Others V/s. Jagdev Singh shall not apply in this case as the petitioner did not give any undertaking for pay fixation for grant of pay revision in light of Pay Revision Rules.

5. In similar facts and circumstances, the Co-ordinate Bench of this Court has allowed the W.P. No.6425/2015 by order dated 13.04.2023. The operative part of the order is reproduced as under :-

"Learned counsel for the petitioner challenges the aforesaid recovery on the strength of judgment of Hon'ble the Supreme Court in the case of State of Punjab and others Vs. Rafiq Masih (White Washer) etc (2015 (1) MPHT 130 (SC), wherein it has been held as under:

"While it is not possible to postulate all situations of hardships where payments have mistakenly been made by an employer, in the following situations, a

recovery by the employer 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."

Learned counsel has relied upon clauses (ii) and (iii) above to bolster his submissions. It is submitted that neither during petitioner's entire service career nor at the time of revision of pay scale any undertaking was ever furnished by the petitioner. That apart, the entire recovery without any notice and opportunity of hearing is patently illegal for want of observance of principles of natural justice. Therefore, the impugned recovery, deserves to be quashed.

Per contra learned counsel for the respondent contends that an indemnity bond was submitted by the petitioner (Annexure R/2) whereunder petitioner has undertaken that any loss or damage or overpayment in pensionary benefits or otherwise in pay revision, if discovered, may be recovered from him. The benefit of aforesaid dictum of the Apex Court cannot be claimed in the light of judgment of Hon'ble Supreme Court in the case of High Court of Punjab and Haryana Vs. Jagdev Singh passed in Civil Appeal No. 3500 of 2006 (Annexure R/2), wherein the Hon'ble Supreme Court while addressing upon similar issue in the light of Rafiq Masih's case (Supra) has held that at the time of revision of pay since the petitioner therein had given an undertaking that any payment found to be in excess shall be liable to be adjusted, the benefit of aforesaid judgment cannot be extended under such circumstances. With the aforesaid submissions, learned Government Advocate submits that no illegality has been committed while ordering recovery.

In response, learned counsel for the petitioner contends that judgment of Hon'ble Supreme Court in the case of Jagdev Singh (Supra) is distinguishable on facts and has no application to factual matrix in hand, inasmuch as, at the time of extension of benefit of revised pay scale neither any undertaking was required from the

petitioner nor petitioner furnished any such undertaking. As such, the judgment of the Apex Court in the case of Rafiq Masih (Supra) has full application.

Heard.

Looking to the factual matrix in hand, it is evident that the impugned recovery has been ordered in the context of alleged excess payment made from 2006 to 2015 consequent upon revision of pay scale. Admittedly, no undertaking of the nature as referred to in paragraph 9 of the judgment in Jagdev Singh's case (Supra) was either asked for or furnished by the petitioner. Under these circumstances, judgment of Apex Court in the case of Rafiq Masih (Supra) has full application to the facts in hand firstly for the reason that neither the petitioner was given any notice nor opportunity before ordering recovery. Secondly, the aforesaid recovery allegedly in the context of revision of pay scale cannot be made as the same is covered by clauses (ii) and (iii) of the said judgment, as quoted above."

6. In view of the above discussion and observations, the present Writ Petition deserves to be and is accordingly allowed and the recovery of the amount directed to be made from the petitioner by impugned order dated 01.07.2021 (Annexure P/1) is hereby quashed. However, rectification in the pay scale is hereby upheld. The amount, if any, recovered from the petitioner be refunded to him along with interest @ 6% per annum from the date the same has been recovered till the date of payment.

(PRANAY VERMA) JUDGE jyoti

 
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 Partner Event : IJJ

 
 
Latestlaws Newsletter