Citation : 2025 Latest Caselaw 973 MP
Judgement Date : 1 July, 2025
NEUTRAL CITATION NO. 2025:MPHC-IND:16255
1 WP-17265-2021
IN THE HIGH COURT OF MADHYA PRADESH
AT INDORE
BEFORE
HON'BLE SHRI JUSTICE PRANAY VERMA
ON THE 1 st OF JULY, 2025
WRIT PETITION No. 17265 of 2021
ISTIYAK AHMAD KHAN
Versus
THE STATE OF MADHYA PRADESH AND OTHERS
Appearance:
Shri Amit Raj, learned counsel for the petitioner.
Shri Sudarshan Joshi, learned Govt. Advocate for the respondents/State.
ORDER
1. This petition has been preferred by the petitioner being aggrieved by the order dated 20.07.2021 [Annexure P/1] and 18.08.2021 [Annexure P/2] passed by respondent No.2 whereby recovery in the sum of Rs.1,75,954/- (which includes principal as well as interest amount) has been directed to be made from him.
2. The petitioner is working on the post of a Head Constable. From the impugned order and the return filed by the respondents, it is evident that
recovery has been made from the petitioner on account of wrong pay fixation after withdrawal of annual increment with cumulative effect.
3. 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 and Another vs. Jagdish Prasad Dubey and Another ] and connected writ petitions reported in 2024 SCC online MP 1567 . It has been held in
NEUTRAL CITATION NO. 2025:MPHC-IND:16255
2 WP-17265-2021 paragraph No.35 as under :-
"Answers to the questions referred"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."
4. From the reply filed by the respondents itself it is evident that the petitioner was not responsible for his pay fixation and grant of annual increment to him and there was no misrepresentation on his behalf. The fault in the pay fixation was of the respondents themselves.
5. Though an under taking of the year 2017 has been produced by respondents but the same is not of the period when the benefit of annual increment was granted to the petitioner, hence does not help the respondents in any manner.
NEUTRAL CITATION NO. 2025:MPHC-IND:16255
3 WP-17265-2021
6. Thus, in view of the decision of the Full Bench as aforesaid, the recovery made from the petitioner cannot be sustained. Consequently, the impugned order dated 20.07.2021 [Annexure P/1] and 18.08.2021 [Annexure P/2] are hereby quashed. The amount, if any, recovered from the petitioner be refunded to him 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.
7. The petition is accordingly allowed and disposed off.
(PRANAY VERMA) JUDGE
ns
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!