Citation : 2025 Latest Caselaw 7435 MP
Judgement Date : 2 April, 2025
NEUTRAL CITATION NO. 2025:MPHC-IND:8707
1 WP-11332-2025
IN THE HIGH COURT OF MADHYA PRADESH
AT INDORE
BEFORE
HON'BLE SHRI JUSTICE VIJAY KUMAR SHUKLA
ON THE 2 nd OF APRIL, 2025
WRIT PETITION No. 11332 of 2025
ASHOK KUMAR TRIVEDI
Versus
THE STATE OF MADHYA PRADESH AND OTHERS
Appearance:
Akash Sharma - advocate for the petitioner.
Sudarshan Joshi Ga appearing on behalf of Advocate General.
ORDER
The present petition is being filed against the arbitrary and malafide action of respondent No. 3, whereby the Respondent No. 3 deducted the amount from the petitioner's monthly amount of Rs. 5,31,552/-.
The present petition has been filed by the petitioner under Article 226 of the Constitution of India seeking the following relief:-
"1) That, the Hon'ble Court be pleased to allow the petition by quashing the impugned Order dated 26.12.2018 (Ann. P/1) passed by the respondent No. 3.
2) To quash the other consequential order of amended pay fixation if any which results in to the passing of aforesaid impugned order.
3) To issue an appropriate writ, direction or order, as this Hon'ble Court things fit and proper seeing the facts and circumstances of the case.
4) Any other relief, which the Hon'ble Court deems fit in the facts
NEUTRAL CITATION NO. 2025:MPHC-IND:8707
2 WP-11332-2025 and circumstances of the case, be granted to the petitioner."
Learned counsel for the petitioner submits that the issue involved in the present case has already been decided in number of petitions and the same has already been affirmed by the Apex Court.
Learned counsel for the respondent/state prays for time to file reply. A copy of the order was supplied to the counsel for the respondent/state. He could not point out in what manner the case of the petitioner is distinguishable from those petitioners.
Counsel for the petitioner submits that in the instant petition, petitioner is aggrieved by an order dated 26.12.2018 whereby the petitioner has been directed to deposit the amount of Rs.5,31,552/-. The said amount is the principal amount of recovery. The petitioner is retired on 31.08.2017. The
pay-scale of the petitioner was revised and increased by amount of Rs.70/-. Thereafter, the respondents have issued the impugned order directing the petitioner to deposit the amount of Rs.5,31,552/- because of wrong pay fixation done by the respondents. Since his pension case was not being finalized, under protest, the petitioner has deposited the said principal amount. It is argued that the recovery of the said amount on account of wrong pay fixation is contrary to the judgment passed by the Apex Court in the case of State of Punjab V/s. Rafique Masih (White Washer) reported in (2015) 4 SCC 334 and further submitted that the Full Bench of this Court at Principal Seat, Jabalpur in identical matters has quashed such recovery orders by judgment dated 06.03.2024 passed in Writ Appeal No.815 of 2017 (State of Madhya Pradesh & Anr. vs. Jagdish Prasad Dubey & Anr.) and
NEUTRAL CITATION NO. 2025:MPHC-IND:8707
3 WP-11332-2025 connected writ petitions reported in 2024 SCC OnLine MP 1567 , it has been held in paragraph No.35 as under:-
"Answers to the questions referred
35.(a) Question No.1 is answered by holding that recovery can be effected from the pensionary benefits or from the salary based on the undertaking or the indemnity bond given by the employee before the grant of benefit of pay refixation. The question of hardship of a Government servant has to be taken note of in pursuance to the judgment passed by the Larger Bench of the Hon'ble Supreme Court in the case of Syed Abdul Qadir (supra). The time period as fixed in the case of Rafiq Masih (supra) reported in (2015) 4 SCC 334 requires to be followed. Conversely an undertaking given at the stage of payment of retiral dues with reference to the refixation of pay or increments done decades ago cannot be enforced.
(b) Question No.2 is answered by holding that recovery can be made towards the excess payment made in terms of Rules 65 and 66 of the Rules of 1976 provided that the entire procedures as contemplated in Chapter VIII of the Rules of 1976 are followed by the employer. However, no recovery can be made in pursuance to Rule 65 of the Rules of 1976 towards revision of pay which has been extended to a Government servant much earlier. In such cases, recovery can be made in terms of the answer to Question No.1.
(c) Question No.3 is answered by holding that the undertaking given by the employee at the time of grant of financial benefits on account of refixation of pay is a forced undertaking and is therefore not enforceable in the light of the judgment of the Hon'ble Supreme Court in the case of Central Inland Water Transport Corporation Limited and Another vs. Brojo Nath Ganguly and Another, reported in (1986) 3 SCC 136 unless the undertaking is given voluntarily."
Counsel for the State does not dispute that the issue involved in the present case is squarely covered by the said judgment. It is not the case of the respondents that there was any misrepresentation or fraud or cheating committed by the petitioner in fixation of pay. Further there is no undertaking at the time of fixation of pay.
In view of the above, the order dated 26.12.2018 passed by respondent
No.3 is hereby quashed. The amount, if any, recovered from the petitioner be refunded to him along with interest @ 6% per annum from the date of
NEUTRAL CITATION NO. 2025:MPHC-IND:8707
4 WP-11332-2025 recovery till date of payment. Let the same be done within a period of three months from the date of receipt of certified copy of this order. The pay fixation of the petitioner is, however, maintained.
With the aforesaid, present petition is allowed and disposed of.
(VIJAY KUMAR SHUKLA) JUDGE
Sourabh
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!