Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

K.Valayanandham vs The District Treasury Officer
2021 Latest Caselaw 21520 Mad

Citation : 2021 Latest Caselaw 21520 Mad
Judgement Date : 27 October, 2021

Madras High Court
K.Valayanandham vs The District Treasury Officer on 27 October, 2021
                                                                             W.P.(MD)No.3504 of 2016


                          BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                   DATED: 27.10.2021

                                                       CORAM

                                  THE HONOURABLE MR.JUSTICE S.S.SUNDAR

                                           W.P.(MD)No.3504 of 2016
                                                     and
                                      W.M.P.(MD)Nos.3107 and 6748 of 2016

                     K.Valayanandham                                     ... Petitioner
                                                         vs.
                     1.The District Treasury Officer,
                       Virudhunagar, Virudhunagar District.

                     2.The Regional Joint Director of
                         Collegiate Education,
                       Madurai, Madurai District.                   ...Respondents

                     PRAYER: Writ Petition filed under Article 266 of the Constitution of
                     India for issuance of Writ of Certiorarified Mandamus, to call for the
                     records on the files of the first respondent pertaining to its order bearing
                     in R.C.No.16091/Q1/2015 dated 07.01.2016 and to quash the same and
                     consequently to direct the respondent to stop the recovery proceedings
                     and not to insist the remittance of alleged excess payment made to the
                     petitioner in previous years.
                                  For Petitioner      :Mr.S.C.Herold Singh
                                  For Respondents :Mr.M.Linga Durai
                                                  Government Advocate
                                                    *****

                     1/11

https://www.mhc.tn.gov.in/judis
                                                                                   W.P.(MD)No.3504 of 2016


                                                           ORDER

This Writ Petition is filed for issuance of a Writ of Certiorarified

Mandamus, to quash the impugned order passed by the first respondent,

dated 07.01.2016 made in R.C.No.16091/Q1/2015 and to direct the

respondents to stop the recovery proceedings and to refrain the

respondents from insisting the remittance of the alleged excess payment

made to the petitioner in previous years.

2.The impugned order is an order issued by the first respondent

directing the recovery of a sum of Rs.1,72,539/- towards excess payment

of pension to the petitioner.

3.Heard Mr.S.C.Herold Singh, learned Counsel appearing for the

petitioner and Mr.M.Linga Durai, learned Government Advocate

appearing for the respondents.

4.The petitioner was posted as Librarian with effect from

02.07.1952 and he was permitted to retire from service on attaining

superannuation as Librarian on 31.05.1985. It is not in dispute that the

https://www.mhc.tn.gov.in/judis W.P.(MD)No.3504 of 2016

pension of the petitioner was authorized, based on the qualifying service.

It is the case of the petitioner that as per the Government Order, the scale

of pay for the post of College Librarian and the scale of pay fixed for

Assistant Professor in the College are one and the same and therefore, the

pension that was paid to the petitioner was based on the subsequent

revisions of pay. Based on the Government order dated 15.12.2009, it is

submitted by the petitioner that the revision of pay was granted to the

pensioners, who retired as Readers, Lecturers and equal Cadres.

5.It is the case of the petitioner that the pension of the petitioner

was fixed as Rs.23,200/- per month considering his pay band of

Rs.37,400-67,000 and the academic grade pay of Rs.9,000/- at

Rs.23,200/-, which is applicable to the post of Lecturer (Selection

Grade). It is further stated that the petitioner's pension increased from

Rs.13,560/- to Rs.23,200/- on par with Lecturer (Selection Grade) who

had completed nineteen years from their initial appointment. Though the

petitioner has produced before this Court only the Government Order

vide G.O.Ms.No35, dated 19.01.1989, there is no reference to the

subsequent revision of pay. It is contended by the petitioner that the first

https://www.mhc.tn.gov.in/judis W.P.(MD)No.3504 of 2016

respondent passed a recovery order in arbitrary manner without giving

any opportunity to the petitioner. It is further contended that the pension

was disbursed to the petitioner as per the records available with the

respondents and that the petitioner has never made any misrepresentation

which has resulted in increase of pension amount. The petitioner also

raised some grounds as against the decision of reducing the pension.

6.A Counter affidavit has been filed by the first respondent

pointing out that as per the provisions laid down in G.O.Ms.No.702,

Finance (Pension) Department, dated 07.10.1988, the first respondent is

competent to recover the amount due, if it is found that there is over

payment of pension/family pension. It is also stated that the petitioner

was given a show cause notice narrating the details of recovery along

with a working sheet with a request to offer his explanation within fifteen

days from the date of receipt of notice.

7.It is further stated that sufficient time was given to the petitioner

before recovery. However, the typed set of papers filed by the first

respondent refers to a communication, dated 07.01.2016, which is not a

https://www.mhc.tn.gov.in/judis W.P.(MD)No.3504 of 2016

show cause notice, but a direction to the petitioner to pay a sum of

Rs.1,72,539/- towards excess payment. After the impugned order, dated

07.01.2016, a further communication was issued to the petitioner

on 08.01.2016 to the effect that the excess amount to the tune of

Rs.8,24,660/- was wrongly paid by way of pension and that the pension

amount has wrongly fixed at Rs.23,200/-. Though the notice dated

08.01.2016 may be called as show cause notice, the decision is taken to

recover a sum of Rs.8,24,660/- towards excess payment for the period

from 01.04.1999 to 30.11.2015. A subsequent order dated 29.01.2016

was passed by the first respondent confirming the order that was

proposed as per the previous communication, dated 08.01.2016.

Unfortunately, the petitioner has not challenged the subsequent orders for

recovery. Be that as it may, the impugned order challenged in the Writ

Petition is an order of recovery, dated 07.01.2016, without any show

cause notice or without affording an opportunity to the petitioner.

8.The learned counsel appearing for the petitioner relied upon a

Judgment of the case of State of Punjab Vs. Rafiq Masih reported in

(2015) 4 SCC 334, wherein the our Honourable Supreme Court had an

https://www.mhc.tn.gov.in/judis W.P.(MD)No.3504 of 2016

occasion to deal with similar orders of recovery and has held as follows:-

“18.It is not possible to postulate all situations of hardship which would govern employees on the issue of recovery, where payments have mistakenly been made by the employer, in excess of their entitlement. Be that as it may, based on the decisions referred to hereinabove, we may, as a ready reference, summarise the following few situations, wherein recoveries by the employers, would be impermissible in law:

(i) Recovery from the employees belonging to Class III and Class IV service (or Group C and Group D service).

(ii)Recovery from the retired employees, or the employees who are due to retire within one year, of the order of recovery.

(iii) Recovery from the employees, when the excess payment has been made for a period in excess of five years, before the order of recovery is issued.

(iv)Recovery in cases where an employee has wrongfully been required to discharge duties of a higher post, and has been paid accordingly, even though he should have rightfully been required to work against an inferior post.

https://www.mhc.tn.gov.in/judis W.P.(MD)No.3504 of 2016

(v) In any other case, where the court arrives at the conclusion, that recovery if made from the employee, would iniquitous or harsh or arbitrary to such an extent, as would far outweigh the equitable balance of the employer's right to recover.”

9.However, the Honourable Supreme Court in the case of High

Court of Punjab and Haryana and others vs Jagdev Singh reported in

(2016) 14 SCC 267, after referring to the above judgment of

Hon'ble Supreme Court in Rafiq Masih case reported in (2015) 4 SCC

334 has held that the proposition held in Rafiq Masih case regarding

recovery from retired employees cannot be applied to a situation, where

the Officer, to whom the payment was made in the first instance, was

clearly put on notice that any payment found to have made in excess can

be recovered in future. Similarly, the Hon'ble Supreme Court in the case

of Chandi Prasad Uniyal and others vs State of Uttarakhand and

others reported in AIR 2012 SC 2951, has observed as follows:-

“16.We are concerned with the excess payment of public money which is often described as “tax payers money”which belongs neither to the officers who have effected over-payment nor that of the recipients. We fail to see why the concept of fraud

https://www.mhc.tn.gov.in/judis W.P.(MD)No.3504 of 2016

or misrepresentation is being brought in such situations. Question to be asked is whether excess money has been paid or not may be due to a bona fide mistake. Possibly, effecting excess payment of public money by Government officers, may be due to various reasons like negligence, carelessness, collusion, favouritism, etc. because money in such situation does not belong to the payer or the payee. Situations may also arise where both the payer and the payee are at fault, then the mistake is mutual. Payments are being effected in many situations without any authority of law and payments have been received by the recipients also without any authority of law. Any amount paid/received without any authority of law can always be recovered barring few exceptions of extreme hardships but not as a matter of right, in such situations law implies an obligation on the payee to repay the money, otherwise it would amount to unjust enrichment.

17.We are, therefore, of the considered views that except few instances pointed out in Syed Abdul Qadir case (2009 AIR SCW 1871) (supra) and in Col.B.J.Akkara(Retd.) case (2016 AIR SCW 5252) (supra), the excess payment made due to wrong/irregular pay fixation can always be recovered.”

10.In the present case, the learned Government Advocate

appearing for the respondents has produced before this Court the

undertaking given by the petitioner himself to the effect that in case any

https://www.mhc.tn.gov.in/judis W.P.(MD)No.3504 of 2016

excess amount is paid towards pension, the petitioner agrees for

reduction of such excess amount from the amount payable to him in

future.

11.Having regard to the facts in the present case, this Court is of

the view that the impugned order of recovery without prior notice or

opportunity to the petitioner, is unsustainable. However, the subsequent

show cause notice and the order for recovery cannot be held illegal in the

absence of a challenge to the said proceedings. Though, this Court finds

that the impugned order in the Writ Petition is liable to be quashed, it is

unable to grant any further relief to the petitioner.

12.It is stated by the learned Counsel appearing for the petitioner

that in the subsequent order for recovery, the amount that was claimed by

the respondents in the order impugned in the Writ Petition is also

included. Hence, this Court is of the view that the petitioner's interest

will be protected, if he is permitted to file another Writ Petition

challenging the subsequent order, dated 29.01.2016.

https://www.mhc.tn.gov.in/judis W.P.(MD)No.3504 of 2016

13.For the reasons stated above, the Writ Petition is allowed only

on the ground that the impugned order is in violation of principles of

natural justice. Hence, liberty is given to the petitioner to challenge the

subsequent order, dated 29.01.2016. No costs. Consequently, the

connected miscellaneous petitions are closed.

                     Index              :Yes / No                            27.10.2021
                     Internet           :Yes



                     To

                     1.The District Treasury Officer,
                       Virudhunagar, Virudhunagar District.

                     2.The Regional Joint Director of
                         Collegiate Education,
                       Madurai, Madurai District.






https://www.mhc.tn.gov.in/judis
                                         W.P.(MD)No.3504 of 2016



                                          S.S.SUNDAR, J.

                                                       tmg/cp




                                            Order made in
                                  W.P.(MD)No.3504 of 2016




                                                  27.10.2021






https://www.mhc.tn.gov.in/judis

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter