Citation : 2024 Latest Caselaw 19246 Mad
Judgement Date : 3 October, 2024
W.P.(MD)No.15959 of 2019
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
DATED: 03.10.2024
CORAM:
THE HONOURABLE MR.JUSTICE ABDUL QUDDHOSE
W.P.(MD)No.15959 of 2019
and
W.M.P.(MD)No.12667 & 12669 of 2019
R.Arulraj ... Petitioner
/Vs./
1.The Director of Elementary Education,
Dpi Campus, College Road,
Chennai-6.
2.The Regional Account Officer, (Audit),
School Education Department,
Madurai.
3.The Chief Educational Officer,
Tirunelveli,
Tirunelveli District. ... Respondents
PRAYER: Petition filed under Article 226 of the Constitution of India, to
issue a Writ of Certiorarified Mandamus, calling for the records
pertaining to the impugned recovery order in Na.Ka.No.2895 / E1 / 2019
dated 20/05/2019 passed by the 3rd respondent and quash the same as
illegal and arbitrary.
1/4
https://www.mhc.tn.gov.in/judis
W.P.(MD)No.15959 of 2019
For Petitioner : Mr.R.Gowrishankar
For Respondents : Mr.T.Amjad Khan
Government Advocate
ORDER
This writ petition has been filed challenging the impugned
recovery order dated 20.05.2019 passed by the third respondent.
2. Under the impugned order, the third respondent is seeking to
recover the excess payments made to the petitioner towards incentive
increments paid to him on account of his B.Ed., qualification. The
petitioner has challenged the same on the ground that the impugned
recovery order is bad in law, as the said recovery cannot be made, when
any increment has already been granted to the petitioner.
3. The issue raised in this writ petition is covered by the Division
Bench judgment of this Court dated 15.02.2024 passed in WA.No.499 of
2024 in the case of The District Elementary Educational Officer,
Kanchipuram District, Kanchipuram and Another vs. V.Prabaavathy,
https://www.mhc.tn.gov.in/judis
wherein it has been held following the decision of the Hon’ble Supreme
Court in the case of State of Punjab and Others vs. Rafiq Masih (White
Washer) reported in 2015 (4) SCC 334, that the impugned recovery order
is unsustainable. In that decision as well, a similar situation arose and
the Division Bench of this Court had quashed the similar impugned
recovery order.
4. In view of the settled law, the impugned order dated 20.05.2019
passed by the third respondent has to be necessarily quashed and
accordingly, the impugned recovery order dated 20.05.2019 passed by
the third respondent is hereby quashed and this writ petition is allowed.
No costs. Consequently, connected miscellaneous petition are closed.
03.10.2024
Index : Yes / No (1/3)
NCC : Yes / No
Sm
https://www.mhc.tn.gov.in/judis
ABDUL QUDDHOSE, J.
Sm TO:
1.The Director of Elementary Education, Dpi Campus, College Road, Chennai-6.
2.The Regional Account Officer, (Audit), School Education Department, Madurai.
3.The Chief Educational Officer, Tirunelveli, Tirunelveli District.
Order made in
(1/3)
Dated:
03.10.2024
https://www.mhc.tn.gov.in/judis
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!