Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sangeeta Kumari vs The State Of Bihar
2025 Latest Caselaw 1144 Patna

Citation : 2025 Latest Caselaw 1144 Patna
Judgement Date : 5 August, 2025

Patna High Court

Sangeeta Kumari vs The State Of Bihar on 5 August, 2025

Author: Harish Kumar
Bench: Harish Kumar
         IN THE HIGH COURT OF JUDICATURE AT PATNA
                Civil Writ Jurisdiction Case No.11081 of 2024
     ======================================================
     Sangeeta Kumari Wife of Late Rajeev Ranjan, Resident of Village-
     Ekangararai, Dhawan, P.O. and P.S.- Ekangarsarai, District- Nalanda, at
     present resided at Ranjan Niwas, Jehanabad Road Ekangarsarai, P.S.-
     Ekangarsarai, District- Nalanda.

                                                               ... ... Petitioner/s
                                         Versus

1.   The State of Bihar through Additional Chief Secretary, Rural Development
     Department, Government of Bihar, Patna.
2.   The District Magistrate, Nalanda.
3.   The Block Development Officer, Chandi Block at Nalanda.
4.   The Nazir, Chandi Block at Nalanda.

                                               ... ... Respondent/s
     ======================================================
     Appearance :
     For the Petitioner/s   :      Mr.Akhilesh Dutta Verma
     For the Respondent/s   :      Mr.Government Pleader 25
     ======================================================
     CORAM: HONOURABLE MR. JUSTICE HARISH KUMAR
                         ORAL JUDGMENT
     Date : 05-08-2025
                Heard the parties.

                   2. The petitioner is aggrieved with the order

      contained in Memo No. 1828 dated 14.11.2022, whereby an

      amount of Rs.11,13,020.20/- was ordered to be recovered from

      the petitioner, who is a hapless widow of the erstwhile

      employee. The petitioner further sought quashing of the order as

      contained in Letter No. 36 dated 05.01.2024 as also the

      consequential letter No. 243 dated 03.02.2024 whereby an

      amount of Rs.15,59,933.07/- is ordered to be recovered from the

      family pension account of the petitioner.
 Patna High Court CWJC No.11081 of 2024 dt.05-08-2025
                                           2/12




                      3. Before proceeding further in the matter, learned

         Advocate for the petitioner made it clear that in the light of the

         order contained in Memo No. 1828 dated 14.11.2022, the

         petitioner being a hapless widow without understanding the

         consequences, under compelling circumstances and on protest,

         deposited the amount. However, when the subsequent impugned

         order came to be passed in the year 2024, both the orders are put

         to challenge.

                      3. The erstwhile employee, the husband of the

         petitioner had joined the services in the year 2000 and thereafter

         he worked in so many offices and finally he was posted as Nazir

         in Chandi Block in the district of Nalanda, where he worked

         from 2017 to 2021. While the erstwhile employee was

         discharging his duty, due to serious renal ailment he died on

         18.02.2021

on account of multiple organ failure.

4. The aforesaid fact has been acknowledged by the

Department. After the sudden demise of the erstwhile employee,

in harness, the petitioner has been paid the amount under the

head of GPF, Gratuity and Group Insurance. However, she has

not been allowed pension and other admissible dues for which

she was moving behind the authorities concerned. In the

meanwhile, all of a sudden the petitioner was served with letter Patna High Court CWJC No.11081 of 2024 dt.05-08-2025

No. 1828 dated 14.11.2022 whereby an amount of

Rs.11,13,020.20/- was ordered to be recovered.

5. Learned Advocate for the petitioner contended that

when the petitioner met the respondent No. 3, she was

threatened to face consequences that in case of failure on her

part to deposit the amount, she would be deprived from the

family pension, besides initiation of proceeding. Finally on

such huge pressure, she deposited an amount to the tune of

Rs.11,13,020.20/- under impression that No Dues Certificate

shall be given to her. After depositing the afore noted amount,

family pension came to be started in favour of the petitioner.

The dispute, if any, in the submission of the petitioner came to

be settled, but again after a period of one year and three months,

the respondent authorities came out with Letter No. 36 dated

05.01.2024 and Letter No. 243 dated 03.02.2024 directing the

petitioner to deposit the amount of Rs.15,59,993.07/-, making it

clear that recovery shall be made through family pension of the

petitioner by way of installment.

6. Learned Advocate for the petitioner assailing the

action and orders of the concerned respondents has submitted

that there could not be any recovery from the dead employee

once he is no more alive to rebut the allegation and the Patna High Court CWJC No.11081 of 2024 dt.05-08-2025

evidences based upon which the respondent authorities have

come out with the order for recovery. He further submits that

since the petitioner is a widow of the erstwhile employee who is

no more alive and died in harness; thus any recovery from the

pensionary benefits would be in the teeth of the mandate of the

Apex Court in the case of The State of Punjab & Ors. vs. Rafiq

Masih (While Washer) [(2015) 4 SCC 334. Reliance has also

been placed on a Bench decision of this Court in the case of

Shashi Bhushan Pandey vs. The State of Bihar & Ors. [CWJC

No. 8569 of 2024] wherein in identical facts, the Court

deprecated the action of the authorities concerned in making

recovery of the amount from pensionary benefits, is the

contention of learned Advocate.

7. Mr. Ramadhar Singh, learned Advocate for the

State dispelling the afore noted contention has submitted that

on the basis of initial verification done, an amount of

Rs.11,13,020.20/- has been recovered and deposited in the

Government account. However, in course of detailed scrutiny of

the vouchers and account registers, it was detected that the

amount of several vouchers has been entered in the account

register twice and after that it was found that an amount of

Rs.5,89,368.07 was shortage in amount of vouchers and Patna High Court CWJC No.11081 of 2024 dt.05-08-2025

Rs.9,70,565/- was shortage in the account register related to the

election expenses and therefore an additional recoverable

amount came to Rs.15,59,933.07/-. Accordingly, action has been

initiated for recovery of the public money for Rs.15,59,933.07/-.

It is the contention of the learned Advocate for the State that the

husband of the petitioner has committed misappropriation of

huge public money and since he is no more alive, the petitioner

is liable to deposit such misappropriated amount.

8. Before parting with the case, it would be pertinent

to observe that the entire action for recovery of the alleged

unadjusted or misappropriated amount has been initiated after

the death of the erstwhile employee and admittedly there had

never been any show cause notice or proceeding with respect to

the alleged default on the part of the erstwhile employee. Thus,

the decision to recover the amount is unilateral based upon the

document/evidence which could not have been accepted or

confronted by the petitioner's husband. In an identical situation

in the case of Smt. Indu Devi v. State of Bihar & Ors. [2004(1)

PLJR 162], where the amount to the tune of Rs.1,39,282/- was

ordered to be recovered on account of non handing over of the

charge of certain articles before the death of the employee, who

died in harness, the Court while allowing the writ petition with Patna High Court CWJC No.11081 of 2024 dt.05-08-2025

cost held "In my opinion, after the death of

employee/Government servant recovery in such manner is not

permissible. It is only permissible by getting a decree of Civil

Court of competent jurisdiction otherwise it would be violative

of principles of natural justice and fair play, moreso, because it

is not possible for the widow to dispute such recovery on merit

for want of proper opportunities, in the facts and circumstances

aforementioned, this Court finds that the attitude of the Director

in discharging liability of paying death-cum-retiral dues to the

widow is gross callous and this Court strongly deprecates his

such attitude"

9. Further in the case of Smt. Shanti Choubey v. The

State of Bihar & Ors. [2004 (4) PLJR 236] the Court, in the

matter where the husband of the petitioner died in harness,

without making adjustment of the amount given as an advance,

and thus the respondent State authorities came out with an order

directing for recovery of such amount from the pensionary

benefits, while setting aside the impugned order of recovery has

categorically observed that the recovery is not permissible after

the retirement of government servant from service, except

taking recourse to the provisions, contained in rule 43(b) of the

Bihar Pension Rules and that too only if the case is covered by Patna High Court CWJC No.11081 of 2024 dt.05-08-2025

the rider clause of the said provision, which provides that (a)

such departmental proceedings, if not instituted while the

Government servant was on duty either before retirement or

during re-employment; (i) shall not be instituted save with the

sanction of the State Government; (ii) shall be in respect of an

event which took place not more than four years before the

institution of such proceedings.

10. It would be relevant to encapsulate para-13 of the

afore noted decision in the case of Smt. Shanti Choubey

(supra), which will have material bearing over the issue raised

before this Court.

"13. I fail to appreciate as to how after the death of the Government servant, the Government expects from the widow to meet such claim of the department when no step at all was taken during the lifetime of the deceased Government servant. It is really shocking that such decision for recovery is taken after the death of the Government servant on the pretext of adjustment sought to be made from the death-cum-retiral dues payable to the widow who obviously cannot meet such claim of the Department that the works for which advances were taken were not executed and vouchers/bills were not produced by the deceased Government servant during his lifetime."

11. Now coming to the mandate of the Apex court in Patna High Court CWJC No.11081 of 2024 dt.05-08-2025

the case of Rafiq Masih (supra), the Court succinctly held that it

is not possible to postulate all situations of hardship which

would govern the employees on the issue of recovery, where

payments have mistakenly been made by the employer, in

excess of their entitlement. Based on the decisions rendered by

the Apex Court in earlier cases, the Hon'ble Court summarized

the following situations, whereas recovery by the employer

would be held impermissible in law.

""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, summarize 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.

Patna High Court CWJC No.11081 of 2024 dt.05-08-2025

(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.

(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".

"(A) If it is from employees belonging from Class III and Class IV services (or Group C and Group D service);

(B) If it is from retired employees or the employees who are due to retire within one year, of the order of recovery; (C) If it is 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;

(D) From employees who were wrongfully made to discharge duties of higher post and have been paid accordingly even though they should have rightfully been required to work against an inferior post."

12. Admittedly, in the case in hand, the question and

the dispute as to whether the amount was paid in excess to the

entitlement to the petitioner or could not be adjusted by the

erstwhile employee, but it is obvious that the order has been

issued to recover the same from the family pension of the Patna High Court CWJC No.11081 of 2024 dt.05-08-2025

widow of the erstwhile employee, that too, without following

any due process of law.

13. In the case of Rafiq Masih (supra), the Court

while summarizing the situation where the recovery by the

employer would be made impermissible, it has further been

made clear in para-18(v) of the said judgment that 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.

14. The decision afore noted has been passed after

reiterating the decision passed by the Hon'ble Supreme Court in

catena of decisions reported in Syed Abdul Qadir & Ors. vs

State Of Bihar & Ors. [(2009) 3 SCC 475]; Sahib Ram vs.

State of Haryana [(1995) Suppl.1 SCC 18]; Shyam Babu

Verma vs. Union of India [(1994) 2 SCC 521]; V. Ganga Ram

vs. Regional Joint Director & Ors.[(1997) 6 SCC 139];

Purshottam Lal Das vs. State of Bihar [(2006) 11 SCC 492];

Bihar State Electricity Board vs. Bijay Bhadur [(2000) 10

SCC 99]; B.J. Akkara vs. Government of India & Ors.

[(2006) 11 SCC 709].

15. After going through the mandates of the Apex Patna High Court CWJC No.11081 of 2024 dt.05-08-2025

Court as well as the decisions of the co-ordinate Bench of this

Court, the action of the respondents directing for recovery of the

amount from the family pension of the petitioner is held to be

impermissible, illegal and unsustainable in law. However, it is

made clear that since the petitioner has deposited the amount of

Rs.11,13,020.20/- in pursuant to the order as contained in Memo

No. 1828 dated 14.11.2022 which has never been questioned

before any authority and the same has been challenged only

after issuance of the order as contained in Letter No. 36 dated

05.01.2024 and further consequential Letter No. 243 dated

03.02.2024, this Court does not interfere with the earlier order

contained in Memo No. 1828 dated 14.11.2022 on account of

the principle of estoppel and waiver. However, the subsequent

order of recovery contained in Letter No. 36 dated 05.01.2024

and consequential Letter No. 243 dated 03.02.2024 are hereby

set aside. The respondents are directed to ensure admissible

family pension along with other due amount if the same has not

been paid till date. Recovery of any amount in pursuant to

Letter No. 36 dated 05.01.2024 and consequential Letter No.

243 dated 03.02.2024 shall also be restored, if any, made by the

respondents, within a period of eight weeks from the date of

receipt/production of a copy of this order.

Patna High Court CWJC No.11081 of 2024 dt.05-08-2025

16. The writ petition stands allowed partly.

17. There shall be no order as to cost.

(Harish Kumar, J)

Anjani/-

AFR/NAFR
CAV DATE
Uploading Date            11.08.2025
Transmission Date
 

 
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