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

Smt Shivkumari Kulaste vs The State Of Madhya Pradesh
2025 Latest Caselaw 2401 MP

Citation : 2025 Latest Caselaw 2401 MP
Judgement Date : 6 January, 2025

Madhya Pradesh High Court

Smt Shivkumari Kulaste vs The State Of Madhya Pradesh on 6 January, 2025

Author: Vishal Mishra
Bench: Vishal Mishra
          NEUTRAL CITATION NO. 2025:MPHC-JBP:30




                                                                1                                 WP-27385-2023
                              IN     THE      HIGH COURT OF MADHYA PRADESH
                                                    AT JABALPUR
                                                         BEFORE
                                           HON'BLE SHRI JUSTICE VISHAL MISHRA
                                                  ON THE 6 th OF JANUARY, 2025
                                                 WRIT PETITION No. 27385 of 2023
                                              SMT SHIVKUMARI KULASTE
                                                       Versus
                                      THE STATE OF MADHYA PRADESH AND OTHERS
                           Appearance:
                              Shri Paritosh Trivedi - Advocate for the petitioner.
                              Shri A.S. Baghel - Government Advocate for the respondents/State.

                                                                    ORDER

The present petition has been filed seeking the following reliefs:

"i. That, the Hon'ble Court may kindly be issue the writ of mandamus and pleased to direct the respondents to refund the recovered amount of Rs. 673461/- with interest @ 12 % p.a in favorof the petitioner and consider the representation of the petitioner dt. 06.10.2023 ANN P/4.

ii. That, this Hon'ble Court may kindly be quashed the recovery order in Annexure P/2 dt. 05.04.2022 passed by the respondent no.6.

iii. Issue any other writ and relief or direction which this Hon'ble Court may deems fit and proper, including the cost of the litigation."

Learned State counsel has fairly submitted that the question involved

herein is covered by the decision of Full Bench of this Court passed in a reference Writ Appeal No.815 of 2017 (State of M.P. and others vs Jagdish Prasad Dubey) dated 06.03.2024 and if a representation is submitted by the petitioner to the concerning authorities, they will consider the grievance of the petitioner and settle the dispute in the light of a Full Bench decision of this Court Jagdish Prasad Dubey (supra).

NEUTRAL CITATION NO. 2025:MPHC-JBP:30

2 WP-27385-2023 A Full Bench of this Court in the case of Jagdish Prasad Dubey (supra) while dealing with the issue as to recovery after retirement, has held as follows:-

"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 (supra) unless the undertaking is given voluntarily."

In view whereof, and on hearing the contentions, this Court deems it appropriate to dispose off the writ petition by directing the petitioner to file a representation in this regard within a period of 15 days from the date of receipt of certified copy of this order to the respondents/concerned authority who, in turn, is directed to decide the same within a period of 45 days in the light of Full Bench decision of this Court in the case of Jagdish Prasad

NEUTRAL CITATION NO. 2025:MPHC-JBP:30

3 WP-27385-2023 Dubey (supra).

The impugned order of recovery dated 05/04/2022 (Annexure P/2) is hereby quashed. In case, any recovery is made in the matter, the authorities are directed to complete the proceedings within a period of 45 days. If the petitioner is not found entitled for any recovery, then the recovered amount, if any, be refunded to her along with interest @ 6% per annum from the date of recovery till the date of payment.

With these observations, the petition is disposed off finally. No order as to costs.

(VISHAL MISHRA) JUDGE

Shbhnkr

 
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