Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Pannalal Parmar vs The State Of Madhya Pradesh
2025 Latest Caselaw 1383 MP

Citation : 2025 Latest Caselaw 1383 MP
Judgement Date : 10 July, 2025

Madhya Pradesh High Court

Pannalal Parmar vs The State Of Madhya Pradesh on 10 July, 2025

Author: Anil Verma
Bench: Vijay Kumar Shukla, Anil Verma
           NEUTRAL CITATION NO. 2025:MPHC-IND:17543




                                                             1                              WP-1240-2025
                             IN     THE      HIGH COURT OF MADHYA PRADESH
                                                    AT INDORE
                                                       BEFORE
                                      HON'BLE SHRI JUSTICE VIJAY KUMAR SHUKLA
                                                   ON THE 10th OF JULY, 2025
                                                WRIT PETITION No. 1240 of 2025
                                                 PANNALAL PARMAR
                                                      Versus
                                     THE STATE OF MADHYA PRADESH AND OTHERS
                          Appearance:
                                  Shri Tushar Sodani - Advocate for the petitioner.

                                  Shri Bhuwan Deshmukh - G.A for the respondent/State.

                                                                 ORDER

The petitioner is challenging the order of recovery dated 1/7/2020 of Rs.23,597/- alongwith interest.

The said recovery is being sought on account of excess payment made to the petitioner in the basic salary at the time of pay fixation of the petitioner. Thus, the excess amount on salary which comes to Rs.20,206/- and interest of Rs.3,391/- total Rs.23,597/- is sought to be recovered.

Learned counsel for the petitioner submits that the petitioner is a

retired class III employee and the recovery on account of erroneous pay fixation cannot be made in the light of the judgment passed by the Apex C o u r t State of Punjab Vs. Rafiq Masih (2015) 4 SCC 334 and other judgments. It is further submitted that there is no fraud or misrepresentation on behalf of the petitioner.

Learned counsel for the respondent/state submits that the recovery is

NEUTRAL CITATION NO. 2025:MPHC-IND:17543

2 WP-1240-2025 being sought to be made on the basis of an undertaking given by the petitioner at the time of pay revision.

Upon perusal of the undertaking, which has been filed as Annexure P/4, this Court finds that the date mentioned in the undertaking is not of the relevant period.

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

NEUTRAL CITATION NO. 2025:MPHC-IND:17543

3 WP-1240-2025 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."

In view of the aforesaid, answer of the full Bench the recovery on the basis of an undertaking/indemnity bond the recovery cannot be made on the earlier fixation of pay. Apart from that the recovery of the excess amount paid as salary cannot be recovered from a retired Government servant. Admittedly in the present case procedure for recovery prescribed under Rule 65 and 66 of Chapter VIII of M.P. Civil Services Pension Rules, 1976 are not followed.

Counsel for the petitioner submits that the recovery from the petitioner cannot be made as there is no misrepresentation or fraud committed by the petitioner in fixation of pay. He has relied on the judgment passed by the Apex Court in the case of Shyam Babu Verma Vs. Union of India, 1994(2) SCC 521, Sahib Ram Vs. State of Haryana , 1995 Supp (1) SCC 18, Chandi Prasad Uniyal Vs. State of Uttarakhand, (2012) 8 SCC 417 and Syed Abdul Kadir Vs. State of Bihar, (2009) 3 SCC 475 and Yogeshwar Prasad Vs. National Institute of Education Planning, (2010) 14 SCC 323.

In view of the above, the impugned recovery order dated 1/7/2020 is

hereby quashed. The amount, if any, recovered from the petitioner be refunded to him along with interest at the rate of 6% per annum from the date

NEUTRAL CITATION NO. 2025:MPHC-IND:17543

4 WP-1240-2025 of recovery till date of payment. Let the same be done within a period of 3 months from the date of receipt of a certified copy of this order. The pay fixation of the petitioner is however maintained.

The petition is accordingly allowed and disposed of.

(VIJAY KUMAR SHUKLA) JUDGE

PK

 
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