Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

P.Mariappan vs Tenkasi District Backward Classes
2024 Latest Caselaw 20839 Mad

Citation : 2024 Latest Caselaw 20839 Mad
Judgement Date : 19 October, 2024

Madras High Court

P.Mariappan vs Tenkasi District Backward Classes on 19 October, 2024

Author: J.Sathya Narayana Prasad

Bench: J.Sathya Narayana Prasad

                                                                         W.P.(MD)No.19006 of 2022

                        BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                    DATED: 19.10.2024

                                                       CORAM:

                        THE HONOURABLE MR.JUSTICE J.SATHYA NARAYANA PRASAD

                                            W.P.(MD)No.19006 of 2022
                                         and WMP (MD) No.13878 of 2022


                     P.Mariappan                                              : Petitioner


                                                          Vs.


                     Tenkasi District Backward Classes
                     and Minorities Welfare Officer,
                     Tenkasi.                                                : Respondent

                     PRAYER: Writ Petitions filed under Article 226 of the Constitution of
                     India for issuance of Writ of Certiorarified Mandamus, calling for the
                     records connected with the impugned order of recovery of Rs.10,659/-
                     for the months from 8/2022 to 5/2024 for 21 months passed by the
                     respondent in Se.Mu.No.Gna1./2809/2019 dated 11.08.2022 and quash
                     the same and consequential direct the respondent to refund the recovered
                     amount from the pay of the petitioner.


                                   For Petitioner     : Mr.S.Govindan
                                   For Respondent : Mr.N.Ramesh Arumugam
                                                       Government Advocate
https://www.mhc.tn.gov.in/judis

                     1/6
                                                                           W.P.(MD)No.19006 of 2022




                                                        ORDER

This writ petition has been filed challenging the order of

recovery in Se.Mu.No.Gna1.2809/2019, dated 11.08.2022, passed by the

respondent for a sum of Rs.10,659/- (Rupees Ten Thousand Six Hundred

and Fifty Nine only) for the months from 8/2022 to 5/2024 (21 months)

and for a consequential direction to refund the recovered amount to the

petitioner.

2. Heard the learned counsel for the petitioner and the

learned Government Advoate appearing for the respondent.

3. When the matter was taken up for admission on

22.08.2022, this Court had granted an order of interim stay and the same

is extrated hereunder:-

“The petitioner is working as Cook, who is the Class IV employee. The contemplated recovery, through the impugned order dated 11.08.2022, owing to excess payment of the benefits of 6 th pay commission, is impermissible in law, since the mistake was https://www.mhc.tn.gov.in/judis

committed by the Department and also it was prior to five years, in view of the decision of the Hon'ble Supreme Court, in the case of State of Punjab & Others vs. Rafiq Masih (White Washer) reported in AIR 2015 SC 696. Hence, there shall be an order of interim stay.”

4. The learned Government Advocate appearing for the

respondent has submitted a written instruction vide

Na.Ka.No.Gna1/2809/2020 dated 20.08.2022, wherein, it has been stated

that in the case of the petitioner, the period was calculated mistakenly

from 01.01.2007 instead of 20.09.2007 and a sum of Rs.10,659/- (Rupees

Ten Thousand Six Hundred and Fifty Nine only) was paid in excess to

the petitioner and hence, the order of recovery was issued to recover the

same from the petitioner.

5. It is pertinent to note that the Hon'ble Supreme court of

India in the case of State of Punjab & Others vs. Rafiq Masih (White

Washer) reported in AIR 2015 SC 696, wherein, the Hon'ble Apex Court

was of the view that the recovery could not be made to the monetary

benefits wrongly extended to the employee for a period in excess of five

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

years. The relevant paragraph is extracted hereunder:-

“12. 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 herein above, we may, as a ready reference, summarise the following few situations, wherein recoveries by the employers, would be impermissible in law:

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

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

(iii) Recovery from 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

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

6. In view of the above judgment of the Hon'ble Supreme

Court of India, the order of recovery issued by the respondent is

liable to be quashed and accordingly, the same is quashed.

7. The respondent is directed to recover the excess

amount of a sum of Rs.10,659/- (Rupees Ten Thousand Six Hundred

and Fifty Nine only) paid to the petitioner from the concerned officer

who is responsible for the mistake as per G.O.Ms.286, Finance

(Pension) Department, dated 28.08.2018 from his monthly salary.

8. In the result, the writ petition stands allowed with the

above direction. Consequently, the connected miscellaneous petition is

closed. No costs.

19.10.2024

Index : Yes / No Internet : Yes / No PKN https://www.mhc.tn.gov.in/judis

J.SATHYA NARAYANA PRASAD, J.

PKN To

Tenkasi District Backward Classes and Minorities Welfare Officer, Tenkasi.

19.10.2024

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