Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bharat Kumar Nagar vs The State Of Madhya Pradesh
2025 Latest Caselaw 3957 MP

Citation : 2025 Latest Caselaw 3957 MP
Judgement Date : 4 February, 2025

Madhya Pradesh High Court

Bharat Kumar Nagar vs The State Of Madhya Pradesh on 4 February, 2025

Author: Subodh Abhyankar
Bench: Subodh Abhyankar
          NEUTRAL CITATION NO. 2025:MPHC-IND:2741




                                                                  1                                  WP-2951-2025
                                  IN     THE     HIGH COURT OF MADHYA PRADESH
                                                        AT INDORE
                                                            BEFORE
                                           HON'BLE SHRI JUSTICE SUBODH ABHYANKAR
                                                    ON THE 4 th OF FEBRUARY, 2025
                                                    WRIT PETITION No. 2951 of 2025
                                              BHARAT KUMAR NAGAR AND OTHERS
                                                           Versus
                                          THE STATE OF MADHYA PRADESH AND OTHERS
                           Appearance:
                                 Shri Akash Sharma - Advocate for the petitioners.
                                 Shri Raghav Shrivastava - G.A./P.L. for respondents/State.

                                                                      ORDER

The present petition has been filed under Article 226 of the Constitution of India.

2. Counsel for the petitioners submits that in the instant petition, petitioners are aggrieved by order dated 02.11.2022 whereby the petitioner No.1 has been directed to deposit the amount of Rs.4,15,921/- and petitioner No.2 has been directed to deposit the amount of Rs.4,21,501/-. The said amounts are the principle amounts of recovery. So far recovery of interest amounts of Rs.1,11,000/- and Rs.6,87,315/- are concerned, the same have been waived off. The petitioners are retired on 31.12.2022 and 31.05.2020 respectively. The payscale of the petitioners were revised and increased by amount of Rs.70/-. Thereafter, the respondents have issued the impugned order directing the

petitioners to deposit principle amount of Rs.4,15,921/- and Rs.4,21,501/- and interest of Rs.1,11,000/- and Rs.6,87,315/- because of wrong pay fixation done by the respondents. The respondents have waived the interest amount. However they have directed to deposit principle amount of Rs.4,15,921/- and Rs.4,21,501/-. Since their pension case were not being finalized, under protest, the petitioners have deposited the said principle 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

NEUTRAL CITATION NO. 2025:MPHC-IND:2741

2 WP-2951-2025 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 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."

3. 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 petitioners in

NEUTRAL CITATION NO. 2025:MPHC-IND:2741

3 WP-2951-2025 fixation of pay. Further there is no undertaking at the time of fixation of pay.

4. In view of the above, the order dated 2/11/2022 (Annexure P-1) passed by respondent No.4 is hereby quashed. The amount, if any, recovered from the petitioners be refunded to them along with interest @ 6% per annum from the date of 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.

5. With the aforesaid, present petition is allowed and disposed of.

(SUBODH ABHYANKAR) JUDGE

Pankaj

 
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 : MAIMS

 
 
Latestlaws Newsletter