Citation : 2025 Latest Caselaw 2611 MP
Judgement Date : 10 January, 2025
NEUTRAL CITATION NO. 2025:MPHC-JBP:1101
1 WP-32007-2024
IN THE HIGH COURT OF MADHYA PRADESH
AT JABALPUR
BEFORE
HON'BLE SHRI JUSTICE VISHAL MISHRA
ON THE 10th OF JANUARY, 2025
WRIT PETITION No. 32007 of 2024
DEEPCHAND BISEN
Versus
THE STATE OF MADHYA PRADESH AND OTHERS
Appearance:
Shri Manoj Kumar Mishra - Advocate for petitioner.
Shri A.S. Baghel - Government Advocate for respondents/State.
ORDER
This petition is filed seeking the following reliefs -
"(i) The Hon'ble court may be pleased to issue a writ in the nature of certiorari and quash the impugned pay fixation calculation sheet Annexure P-6 issued by Respondent No. 4 by which the recovery of Rs.1,19,340/- has been made from the salary of the petitioner and revise the pay fixation and pension of the petitioner accordingly along with all consequential benefit with interest of 12% per annum.
(ii) The Hon'ble court may kindly be please to issue a writ in the-
nature of mandamus and direct the respondents to refund the illegal recovery amount of Rs.1,19,340/- to the petitioners % en of 12%per annum."
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
NEUTRAL CITATION NO. 2025:MPHC-JBP:1101
2 WP-32007-2024 the petitioner and settle the dispute in the light of a Full Bench decision of this Court Jagdish Prasad Dubey (supra).
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
NEUTRAL CITATION NO. 2025:MPHC-JBP:1101
3 WP-32007-2024 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 Dubey (supra).
The impugned recovery order is hereby quashed. Since the recovery has already been made in the matter, therefore, 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 him along with interest @ 6% per annum from the date of recovery till the date of payment. The respondents are further directed to consider the case of the petitioner in terms of the judgment passed by the Hon'ble Supreme Court in the case of Prem Singh v. State of Uttar Pradesh and others reported in (2019)10 SCC 516 as far as his entitlement for the payscale is concerned, as it is his specific case that initially he was inducted in the Work Charged Contingency Paid Establishment.
With these observations, the petition is disposed off finally. No order as to costs.
(VISHAL MISHRA) JUDGE
L.Raj
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!