Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rakesh Kumar Gupta vs The State Of Madhya Pradesh
2025 Latest Caselaw 7322 MP

Citation : 2025 Latest Caselaw 7322 MP
Judgement Date : 25 August, 2025

Madhya Pradesh High Court

Rakesh Kumar Gupta vs The State Of Madhya Pradesh on 25 August, 2025

          NEUTRAL CITATION NO. 2025:MPHC-GWL:19232




                                                               1                               WP-41094-2024
                              IN     THE      HIGH COURT OF MADHYA PRADESH
                                                    AT GWALIOR
                                                           BEFORE
                                             HON'BLE SHRI JUSTICE ASHISH SHROTI
                                                   ON THE 25 th OF AUGUST, 2025
                                                 WRIT PETITION No. 41094 of 2024
                                                 RAKESH KUMAR GUPTA
                                                        Versus
                                       THE STATE OF MADHYA PRADESH AND OTHERS
                           Appearance:
                                 Mr. Arun Katare - Advocate for the petitioner.
                                 Mr. N.K. Gupta - GA for the State.

                                                                   ORDER

The petitioner has filed this writ petition being aggrieved by the action of the respondents in recovering of amount of Rs.2,65,790/- towards payment of excess amount, from his retiral dues.

2. The petitioner retired from the post of Inspector from the office of Superintendent of Police, Morena w.e.f. 30.09.2024. After his retirement, he was informed that an amount of Rs.2,65,790/- has been paid in excess to his entitlement and, therefore, he is required to refund the aforesaid amount before his retiral dues can be settled. He accordingly gave his consent for recovery of the

aforesaid amount from the arrears payable to him on account of fixation of his salary under the 7th Pay Commission Recommendation, vide letter dated 21.10.2024 (Annexure P/2). Accordingly, the aforesaid amount has been recovered by the respondents from the arrears payable to the petitioner. It be noted here that the total amount of Rs.2,65,790/- includes Rs.1,25,372/- towards interest on the excess amount paid to the petitioner.

3. The learned counsel for the petitioner submitted that the recovery of

NEUTRAL CITATION NO. 2025:MPHC-GWL:19232

2 WP-41094-2024 excess amount from the retiral dues of the petitioner is not permissible in view of the judgment passed by the Apex Court in the case of State of Punjab & Ors. Vs. Rafiq Masih (White Washer) reported in (2015)4 SCC 334 . He, therefore, submits that the petitioner is entitled to refund of the amount along with the interest which has been recovered from his retiral dues.

4. On the other hand, learned counsel for the respondents supported the impugned action of the respondents and submitted that amount was paid to the petitioner in excess of his entitlement and, therefore, respondents are entitled to recover the said amount from the petitioner. It is his submission that the petitioner himself has given his consent for recovery of the amount vide letter dated 21.10.2024 and, therefore, now he cannot resist the recovery. He further placed reliance upon the judgment rendered by the Apex Court in the case of High Court

of Punjab & Haryana Vs. Jagdev Singh reported in (2016)14 SCC 267. He thus prays for dismissal of the petition.

5. The issue of recovery of the amount from the retiral dues of the employee has been considered by the Full Bench in the case of State of Madhya Pradesh Vs. Jagdish Prasad Dubey (Writ Appeal No.815 of 2017) , wherein, the Court has held as under :

"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

NEUTRAL CITATION NO. 2025:MPHC-GWL:19232

3 WP-41094-2024 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 (supra) unless the undertaking is given voluntarily."

6. In view of the aforesaid legal position laid down by the Full Bench, the letter being relied upon by the respondents, whereby the petitioner gave consent for recovery of the excess amount cannot be relied upon, as the same has been taken from him under coercion that too after his retirement.

7. The Apex Court has also considered the similar issue of recovery of excess amount from the employee's retiral dues in the case of Rafiq Masih (supra) , whereby the Apex Court held as under :

"18. It is not possible to postulate all situations of hardship, which would govern employees on the issue of recovery, where payments have mistakenly been made by the employer, in excess of their entitlement. Be that as it may, based on the decisions referred to herein above, we may, as a ready reference, summarise the following few situations, wherein recoveries by the employers, would be impermissible in law:

NEUTRAL CITATION NO. 2025:MPHC-GWL:19232

4 WP-41094-2024

(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."

8. Considering the aforesaid, the recovery of excess amount from the petitioner's retiral dues is impermissible and is unsustainable in law. The same is accordingly quashed. The respondents are directed to refund the amount of Rs.2,65,790/- together with interest @ 6 % per annum w.e.f. 01.10.2024 till actual payment to the petitioner within a period of 90 days from the date of submission of certified copy of this order.

(ASHISH SHROTI) JUDGE

bj/-

 
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