Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 16, Cited by 0]

Jharkhand High Court

William Kujur vs State Of Jharkhand & Ors on 17 July, 2012

Author: D.N. Patel

Bench: D.N. Patel

IN THE HIGH COURT OF JHARKHAND AT RANCHI      
                  W.P. (S) No. 6085 of 2009
William Kujur                                                   .... Petitioner
                               Versus 
 The State of Jharkhand & ors.                                  .... Respondents
                                   ­­­­­­­­­
 CORAM:  HON'BLE MR. JUSTICE D.N. PATEL  
                                   ­­­­­­­­­
For the Petitioner                     :    Mr. Awnish Shanker, Advocate
For the Respondents                    :    J.C. to Sr. S.C.­II
                                   ­­­­­­­­­
                th
 06/Dated: 17    July, 2012
                                 

1.

Learned   counsel   for   the   petitioner   submitted   that   the   petitioner   is  challenging   the   order   passed   by   respondent   no.   3   dated   29th  August,   2009,  which is at Annexure­2 to the memo of the petition, whereby, benefit of first  Assured Career Progression scheme, which was given in the year 1999, has been  withdrawn   as   well   as   benefit   of   second   Assured   Career   Progression   scheme,  which   was   given   on   9th  April,   2003,   has   also   been   withdrawn   and   that   too  without giving any notice and without giving any opportunity of being heard to  the petitioner. Thus, there is violation of principles of natural justice. Learned  counsel for the petitioner further submitted that it has been stated in paragraphs  7 and 14 of the memo of the petition that without giving any notice and without  giving  any  opportunity of  being  heard  to  the  petitioner, impugned  order  has  been   passed.   These   allegations   have   not   been   denied,   though   the   counter  affidavit has been filed by the respondents.   It is further submitted by learned  counsel for the petitioner that reasons, which are given in the impugned order  are   not   tenable   at   law.   Had   an   opportunity   been   given   to   the   petitioner,   he  would   have   pointed   out   that   the   reasons,   which   are   given   in   the   impugned  order, are totally baseless reasons. The benefits, which were given in the year  1999   and   2003,   were   also   approved   by   the   superior   officers   and   after   due  verification, benefits were given to the petitioner, which cannot be taken away  abruptly   and   that   too   putting   allegation   against   the   petitioner   and   without  giving   any   notice,   ex­parte   decision   has   been   taken   by   the   respondents   at  Annexure­2 and, therefore, the same deserves to be quashed and set aside. 

2. Learned counsel for the respondents submitted that a detailed order has  been passed at Annexure­2 by respondent no. 3 and the petitioner is neither  entitled to first Assured Career Progression benefit nor to second Assured Career  Progression   benefit   and,   therefore,   the   benefits   which   were   given   to   the  petitioner,   have   been   withdrawn   by   the   impugned   order.   A   detailed   counter  affidavit has been filed by the respondents.

        ­2­

3. Having heard learned counsel for both the sides and looking to the facts  and circumstances of the case, I hereby quash and set aside the order passed by  respondent no. 3 dated 29th  August, 2009 at Annexure­2 to the memo of the  petition mainly for the following facts and reasons:

(i) The   present   petitioner   was   appointed   as   a   Clerk   with   the  respondents   on   9th  April,   1979,   thereafter,   he   has   served   honestly,  sincerely, diligently and to the satisfaction of the respondents, for several  years.
(ii) It   appears   from   the   facts   of   the   case   that   after   rendering  approximately two decades long service, the petitioner was given benefit  of   first   Assured   Career   Progression   scheme   on   9th  August,   1999.   The  benefit given to the petitioner was approved by the high ranking officer. 

There   was   no   misrepresentation   by   the   petitioner   nor   any   fraud   was  played by the petitioner upon the State in getting benefit of first Assured  Career Progression scheme. Similarly, the petitioner was given benefit of  second Assured Career Progression scheme on 9th April, 2003. This benefit  was also given to the petitioner after due verification of his service by the  high ranking officer of the State. There was no misrepresentation or any  fraud played by the petitioner, even on this second occasion. 

(iii) It   also   appears   that   the   averments   and   allegations   made   in  paragraphs 7 and 14 of the memo of the petition have not been denied in  the counter affidavit, filed by the respondent­State.

(iv) After grant of these benefits firstly in the year 1999 and secondly in  the year 2003, the petitioner worked for several years and abruptly by the  impugned order dated 29th August, 2009, respondent no. 3 has withdrawn  both   the   benefits   without   giving   any   notice   and   without   giving   any  opportunity of being heard to the petitioner. The order at Annexure­2 is an  ex­parte   order   and   the   same   has   been   passed   in   gross   violation   of  principles of natural justice. By the impugned order, not only the benefits,  which were granted have been withdrawn, but, also an order of recovery  of   the   amount   has   been   passed.   It   ought   to   be   kept   in   mind   by   the  respondent­State authorities that if salary is given to its employee and if  there is no misrepresentation or fraud played by the employee, then such  type of amount cannot be ordered to be recovered by the State.

(v) It has been held by the Hon'ble Supreme Court in case of  Shyam   Babu Verma & others Vs Union of India & others, as reported in (1994)   2 SCC 521, especially at paragraph no. 11, as under:

­3­  "11. Although we have held that the petitioners were entitled only   to the pay scale of Rs 330­480 in terms of the recommendations of   the Third Pay Commission w.e.f. January 1, 1973 and only after   the period of 10 years, they became entitled to the pay scale of Rs   330­560 but as they have received the scale of Rs 330­560 since   1973 due to no fault of theirs and that scale is being reduced in   the year 1984 with effect from January 1, 1973, it shall only be   just   and   proper   not   to   recover   any   excess   amount   which   has  already been paid to them.  Accordingly, we direct that no steps   should be taken to recover or to adjust any excess amount paid to   the petitioners due to the fault of the respondents, the petitioners   being in no way responsible for the same."

                                       (Emphasis supplied)

(vi) Moreover,  it has been held by the Hon'ble Supreme Court  in the  case  of  Sahib   Ram   Vs.   State   of  Haryana   &   Others  reported  in  1995   Supp (1) SCC 18, especially in paragraph 5, which reads as under:

"5.  Admittedly   the   appellant   does   not   possess   the   required   educational qualifications. Under the circumstances the appellant  would   not   be   entitled   to   the   relaxation.   The   Principal   erred   in   granting   him   the   relaxation.   Since   the   date   of   relaxation   the   appellant had been paid his salary on the revised scale. However, it   is not on account of any misrepresentation made by the appellant   that the benefit of the higher pay scale was given to him but by   wrong construction made by the Principal for which the appellant  cannot be held to be at fault. Under the circumstances the amount   paid till date may not be recovered from the appellant......."

                          (Emphasis supplied)

(vii) It has  been  held by the  Hon'ble Supreme Court in case of  Bihar  State Electricity Board & Another Vs. Bijay Bhadur & Another, reported  in  (2000) 10 SCC 99,  especially in paragraph nos. 7, 8, 9, 10 and 11,  which read as under:

"7.  Admittedly,   the   writ   petitioners   have   been   allowed   annual   increments even without passing the  Hindi Noting and  Drafting   Examination   which   according   to   Mr   Pramod   Swarup,   learned  advocate   appearing   for   the   appellant   Board   has   become   a   condition   precedent   and   part   of   their   service   conditions   and   question of there being any entitlement dehors the same does not   and   cannot   arise.   Mr   Swarup   contended   that   Regulation   8   is   rather categorical on this score as to the date of entitlement and   since its deemed effect as a part of the condition of service, the  appellant Board is within its authority and jurisdiction to deduct   the   amounts   paid.   In   short,   the   submission   of   Shri   Swarup   on   behalf of the appellant Board is that since the writ petitioners are   not entitled to receive any increment, question of retention of the   amounts paid whether by mistake of fact or otherwise  does not  and cannot arise. We, however, are not in a position to lend any   credence   to   the   same   by   reason   of   the   fact   that   while   the  increments   granted   have   been   sought   to   be   recovered   but   promotions given have not been withdrawn or cancelled, the Board   being   the   governmental   agency   and   fairness   being   the   only   accepted   methodology   cannot   maintain   a   dual   standard   on   the   basis of the selfsame Regulation. Regulation 7 of the Regulation   itself   provides  that   there  shall  not  be  any  increment  or  any   ­4­ promotion   nor   would   the   employees   be   allowed   to   cross   the   efficiency bar. The petitioners have been given due promotions and   as a matter of fact the petitioner in CWJC No. 4576 of 1997 is   posted as an Accountant in the Electricity Supply Sub­Division at   Sheohar   Town   in   District   Sheohar   on   promotion.   Of   the   dual   benefits conferred the Board however thus withdrew only one part   of the benefit under the resolution whereas it lent a blind eye as   regards the other part of the benefit flowing from the resolution.   This, in our view is not permissible since dual standards are not   only non­acceptable but ought to be avoided more so by reason of   the factum of the appellant being an authority within the meaning   of Article 12 of the Constitution.
8.  The contention in support of the appeal as regards the deemed   incorporation in the terms and conditions of service cannot also  find any support by reason of the fact that unilateral change of   terms need not be had. There is no documentary evidence available   on the record of this matter through which even an intimation to   the staff can be said to have been effected and in the absence of   which question of affording any credence to the submission of Mr   Swarup on this score does not arise.
9.  Further, an analysis of the factual score at this juncture goes   to   show   that  the   respondents  appointed   in   the   year   1966   were   allowed to have due increments in terms of the service conditions   and   salary   structure   and   were   also   granted   promotions   in   due   course   of  service   and  have   been   asked   after   an   expiry   of  about   14­15   years   to   replenish   the   Board   exchequer   from   out   of   the   employees' salaries which were paid to them since the year 1979. It   is   on   this   score   the   High   Court   observed   that   as   both   the   petitioners have passed the examination though in the year 1993,   their entitlement for relief cannot be doubted in any way. 
10.  The High Court also relied on the unreported decision of the   learned   Single   Judge   in   the   case   of   Saheed   Kumar   Banerjee   v.   Bihar SEB. We do record our concurrence with the observations of   this Court in Sahib Ram case and come to a conclusion that since   payments   have   been   made   without   any   representation   or   a   misrepresentation,   the   appellant   Board   could   not   possibly   be   granted any liberty to deduct or recover the excess amount paid by   way of increments at an earlier point of time. The act or acts on   the part of the appellant Board cannot under any circumstances be   said to be in consonance with equity, good conscience and justice.   The concept of fairness has been given a go­by. As such the actions   initiated   for   recovery   cannot   be   sustained   under   any   circumstances. This order however be restricted to the facts of the   present   writ   petitioners.   It   is   clarified   that   Regulation   8   will   operate   on   its   own   and   the   Board   will   be   at   liberty   to   take   appropriate steps in  accordance  with law except however in the  case or cases which has/have attained finality.
11. While we record our concurrence as noted above, in regard to   the decision of the matter in issue and in particular reference to   the factual aspect we do not feel inclined to accept the observations   of the High Court pertaining to Regulation 8 of the Regulation. Be   it noted that the High Court in para 13 of the judgment observed   that the Board shall not be allowed to pass an order for recovery of   the said amount as the said amount has already become due to   them.   This   observation   sounds   contrary   to   Regulation   8   of   the   Regulations   which   records   that   no   arrears   of   the   stopped   increments shall be payable even though the person would pass the   examination later on. We, therefore, record our disapproval to this           ­5­ observation of the High Court."

                                                                                (Emphasis supplied)

(viii) It has been held by this Court in the case of  Balkeshwar v. M/s  Central Coalfields Ltd. and another, as reported in  2001 (1) JCR 175  especially in paragraphs 4 and 10, which read as under:

"4. The respondents in their counter affidavit have accepted that the   petitioner   retired   under   V.R.   Scheme   w.e.f.   20th   August,   1999.   However, plea has been taken that the date of birth was recorded as   26th   October,   1941   and   the   date   of   appointment   was   23rd   November, 1958. On the basis of date of appointment, the petitioner   having found to have worked for 42 years 11 months and 3 days   and as no person can work more than 42 years, the excess payment   made has been adjusted from the retiral benefits. 

10.   In   the   circumstances,   the   respondents   cannot   deduct   any   amount or adjust from the salary of the petitioner on the ground   that  he has worked for more than 11 (eleven) months beyond the   period of retirement." 

                   (Emphasis supplied)

(ix) It has  been  held by the  Hon'ble Patna  High Court in  the case of  Most. Kanti Devi & Ors. v. The State of Bihar & Ors., as reported in  2003 (1) PLJR 9 especially in paragraphs 4 and 5, which read as under:

"4. Rightly or wrongly, the petitioner Sridhar Pandey was permitted   to work and draw his salary. The period of which he worked he will   be entitled to the emoluments. If he was given work as a result of   any collusion between the officials it is upto the State Government to   take   action   against   the   officer   concerned,   who   permitted   this   extension of service beyond retirement.  On record, there is nothing   against   the   petitioner   that   he   may   have   committed   any   misrepresentation   or   fraud   so   as   to   extract   from   the   period   of   retirement. 
5. In the circumstances, there is no occasion for the recovery of the   amount  which   was   paid   to   the   petitioner   for   having   worked   but   after the period of retirement. In so far as the pension is concerned,   the heirs of Sridhar Pandey will be entitled to any arrears of pension   and consequential family pension."

            (Emphasis supplied)

(x) It   has   been   held   by   the   Hon'ble   Supreme   Court   in   case   of  Purshottam Lal Das & others Vs. State of Bihar  & others, reported in  (2006) 11 SCC 492,  especially in paragraph nos. 7, 10 and 11, which  read as under:­   "7.  So far as the recovery is concerned, in the normal course if the   promotion/appointment   is   void   ab   initio,   a   mere   fact   that   the   employee had worked in the post concerned for long cannot be a   ground   for   not  directing   recovery.  The   cases   relied   upon   by  the   learned   counsel   for   the   State   were   rendered   in   a   different   backdrop. In those cases the appellants were guilty of producing   forged certificates or the appointments had been secured on non­ permissible   grounds.   In   that   background   this   Court   held   that   recovery is permissible. On the contrary, the fact situation of the   present   case   bears   some   similarity   to   Sahib   Ram   v.   State   of   Haryana,  Bihar  SEB v. Bijay  Bhadur  and  State of  Karnataka v.  

         ­6­ Mangalore University Non­Teaching Employees' Assn.

10.  The   High   Court   itself   noted   that   the   appellants   deserve   sympathy as for no fault of theirs, recoveries were directed when   admittedly they worked in the promotional posts. But relief was   denied on the ground that those who granted (sic) had committed   gross irregularities.

11.  While, therefore, not accepting the challenge to the orders of   reversion on the peculiar circumstances noticed, we direct that no  recovery shall be made from the amounts already paid in respect of   the   promotional   posts.   However,   no   arrears   or   other   financial   benefits   shall   be   granted   in   respect   of   the   period   concerned." 

         (Emphasis supplied)

(xi) It has been held by the Hon'ble Supreme Court in case of Col. B.J.  Akkara (Retd.) Vs. Government of India & others,  reported in  (2006)  11 SCC 709,  especially in paragraph nos. 27, 28, 29, 30, which read as  under:

"27.  The last question to be considered is whether relief should be   granted  against  the  recovery  of  the  excess  payments  made   on   account of the wrong interpretation/understanding of the circular   dated 7­6­1999. This Court has consistently granted relief against   recovery of excess wrong payment of emoluments/allowances from   an employee, if the following conditions are fulfilled (vide Sahib   Ram v. State of HaryanaShyam Babu Verma v. Union of India,   Union   of   India   v.   M.  Bhaskar   and   V.  Gangaram   v.   Regional   Jt.   Director):
(a)  The excess payment was not made on account of  any     misrepresentation   or   fraud   on   the   part   of   the  employee.
(b)     Such excess payment was made by the employer  by   applying   a   wrong   principle   for   calculating   the  pay/allowance   or   on   the   basis   of   a   particular  interpretation   of   rule/order,   which   is   subsequently  found to be erroneous.

28.  Such   relief,   restraining   back   recovery   of   excess   payment,   is   granted by courts not because of any right in the employees, but in   equity,   in   exercise   of   judicial   discretion   to   relieve   the   employees   from the hardship that will be caused if recovery is implemented. A   government servant, particularly one in the lower rungs of service   would spend whatever emoluments he receives for the upkeep of his   family. If he receives an excess payment for a long period, he would   spend   it,   genuinely   believing   that   he   is   entitled   to   it.   As   any   subsequent action to recover the excess payment will cause undue   hardship  to him, relief is granted  in  that behalf. But where  the   employee had knowledge that the payment received was in excess   of what was due or wrongly paid, or where the error is detected or   corrected within a short time of wrong payment, courts will not   grant   relief   against   recovery.   The   matter   being   in   the   realm   of   judicial discretion, courts may on the facts and circumstances of   any particular case refuse to grant such relief against recovery.

29.  On  the same  principle, pensioners can  also seek a direction   that wrong payments should not be recovered, as pensioners are in   a   more   disadvantageous   position   when   compared   to   in­service   employees. Any attempt to recover excess wrong payment would   cause undue hardship to them. The petitioners are not guilty of   any  misrepresentation  or  fraud in  regard to the  excess payment. 

         ­7­ NPA was added to minimum pay, for purposes of stepping up, due   to a wrong understanding by the implementing departments. We   are therefore of the view that the respondents shall not recover any   excess payments made towards pension in pursuance of the circular   dated   7­6­1999   till   the   issue   of   the   clarificatory   circular   dated   11­9­2001. Insofar as any excess payment made after the circular   dated 11­9­2001, obviously the Union of India will be entitled to   recover   the   excess   as   the   validity   of   the   said   circular   has   been   upheld and as pensioners have been put on notice in regard to the   wrong calculations earlier made. 

30. A faint attempt was made by the learned Additional Solicitor   General   appearing   for   the   respondents   to   contend   that   all   such   wrong payments could be recovered and at best the pensioners may   be entitled to time or instalments to avoid hardship. No doubt in   Union of India v. Sujatha Vedachalam this Court did not bar the   recovery of excess pay, but directed recovery in easy instalments.   The said decision does not lay down a principle that relief from   recovery should not be granted in regard to emoluments wrongly   paid   in   excess,   or   that   only   relief   in   such   cases   is   grant   of   instalments.   A   direction   to   recover   the   excess   payment   in   instalments or a direction not to recover excess payment, is made   as a  consequential direction,  after  the main  issue  relating to the   validity   of   the   order   refixing   or   reducing   the   pay/allowance/pension  is decided. In  some   cases,  the  petitioners  may merely seek quashing of the order refixing the pay and may   not   seek   any   consequential   relief.   In   some   cases,   the   petitioners   may   make   a   supplementary   prayer   seeking   instalments   in regard to refund of the excess payment if the validity of the order   refixing the pay is upheld. In some other cases, the petitioners may   pray that such excess payments should not be recovered. The grant   of   consequential   relief   would,   therefore,   depend   upon   the  consequential prayer made. If the consequential prayer was not for   waiving   the   excess   payment   but   only   for   instalments,   the   court   would obviously consider only the prayer for instalments.  If any   decision   which   upholds   the   refixation   of   pay/pension   does   not   contain   any   consequential   direction   not   to   recover   the   excess   payment   already   made   or   contains   a   consequential   direction   to   recover the excess payment in instalments, it is not thereby laying   down any proposition of law but is merely issuing consequential   direction   in   exercise   of   judicial   discretion,   depending   upon   the   prayer   for   consequential   relief   or   absence   of   prayer   for   consequential   relief   as   the   case   may   be,   and   the   facts   and   circumstances of the case. Many a time the prayer for instalments   or waiver of recovery of excess is made not in the pleadings but   during   arguments   or   when   the   order   is   dictated   upholding   the   order   revising   or   refixating   the   pay/pension.   Therefore,   the   decision in Sujatha Vedachalam will not come in the way of relief   being granted to the pensioners in regard to the recovery of excess   payments."

                                                                                   (Emphasis supplied)

(xii) It has been held by this Court in the case of Laxman Prasad Gupta  v. The State of Jharkhand & ors., as reported in 2008(3) JCR 655 (FB),  at paragraph no. 20, as under:

"20. In   view   of   the   above   discussion,   we   come   to   the   following   conclusion. To sum up: 
"In the light of the absence of any material to show that the   excess     amount   was    received   by    the    petitioner    on            ­8­ misrepresentation,   collusion,   fraud   or   negligence,   the   said   excess amount cannot be recovered  out of the retiral dues,   after   retirement,   without   following   the   procedure   contemplated under Rule 43(b) of the Bihar Pension Rules.  In this case the said procedure, which is mandatory, has not   been followed. Therefore, the action of the respondents for  recovery of the amount from the retiral dues is not valid in   law."  

                 (Emphasis supplied)

(xiii) It   has   further   been   held   by   this   Court   in   the   case   of  Janardan   Prasad Saha & Anr. v. State of Jharkhand & Ors., as reported in 2008  (4) JCR 142,  at paragraphs 2 and 4, as under:

"2. Learned counsel for the petitioners submitted that the order for   revision of the petitioners' pay was issued by the respondents­Bank   and   there   was   no   representation/   misrepresentation   or   fraud   played by the petitioners for obtaining the said revised scale. The   said   amount,   which   was   paid   to   the   petitioners   by   the   Bank   towards the arrears of salary on the basis of the revision of the pay   scale, cannot be recovered/adjusted from the retiral benefits of the   petitioners.   There   is   complete   bar   for   such   adjustments.  The   petitioners   are   not   liable   to   refund   the   aid   amount,   even   if   subsequently the  order  of  revision  of pay  was  cancelled. Learned   counsel placed reliance on a decision of the Supreme Court rendered   in  Sahib Ram v. The State of Haryana and others, 1994 (5)   SLR   753   and   a   Full   Bench   decision   of   this   Court   in  Laxman   Prasad Gupta v. The State of Jharkhand and others  W.P. (S)  No. 3793/2004 reported in 2008 (3) JCR 655 (FB): JLJR 2007   (4) 459.

4. I have heard learned counsel for the parties and considered the   facts and materials on record as also the judicial pronouncements.    In  Sahib      Ram    case   (supra),   the   Supreme   Court   has   specifically    held   that   any   amount   paid   to   an   employee   without   his   misrepresentation cannot be recovered. In  Laxman Prasad Gupta  case   (supra),   a   Full   Bench   of   this   Court   has   held   that   after   retirement,   there   is   no   relationship   of   employer   and   employee   between the parties and the recovery out of the retiral dues cannot   be made, except by following the due procedure established by law.   No contrary rule or decision has been produced on behalf of the   respondents." 

(Emphasis supplied)

(xiv) It has been held by the Hon'ble Supreme Court in case of  State of  Bihar & Others Vs. Pandey Jagdishwar Prasad,  reported in  (2009) 3  SCC 117, especially in paragraph nos. 16, 19, 23 and 24,  which read as  under: 

"16.  Moreover, for the sake of argument, even if we consider that   the respondent had fraudulently entered another date of birth in   his service book, as had been alleged, it should have come to the   notice of the authorities during his course of service, and not after   he had attained the age of superannuation after the expiry of the   date   mentioned   in   the   service   book   which   was   based   on   the   affidavit of the respondent. To the contrary, none of the officials   responsible had noticed this during his service period, even during   his time of promotions when the service book was required to be   inspected by the officials.  Therefore, it  clearly  points  out  to  the            ­9­ gross   negligence   and   lapses   on   the   part   of   the   authorities   concerned   and  in  our   view,  the   respondent   cannot  be  held responsible to work  beyond  his date of birth as mentioned in the   matriculation certificate when admittedly in the service book after   the affidavit, some other date of birth was also evident.
19.  It is not needed for this Court to verify the veracity of the   statements made by the parties. If at all the respondent entered   the   second   date   of   birth   at   a   subsequent   period   of   time,   the   authorities   concerned   should   have   detected   it   and   there   should   have been a detailed enquiry to determine whether the respondent   was   responsible   for   the   same.   It   has   been   held   in   a   catena   of   judicial pronouncements that even if by mistake, higher pay scale   was given to the employee, without there being misrepresentation   or fraud, no recovery can be effected from the retiral dues in the   monetary benefit available to the employee.
23.  Without going into the question whether the appellant was   justified   after   completion   of   two   years   from   the   actual   date   of   retirement to deduct two years' salary and other emoluments paid   to   the   respondent,   we   may   say   that   since   the   respondent   had   worked during that period without raising any objection from the   side of the appellant and the appellant had got works done by the   respondent, we do not think that it was proper at this stage to   allow deduction from his retiral benefits, the amount received by   him as salary, after his actual date of retirement.
24. Considering   the   fact   that   there   was   no   allegation   of   misrepresentation   or   fraud,   which   could   be   attributed   to   the   respondent   and   considering   the   fact   that   the   appellant   had   allowed the respondent to work and got works done by him and   paid salary, it would be unfair at this stage to deduct the said   amount of salary paid to him. Accordingly, we are in agreement   with the Division Bench decision  that since the respondent was   allowed   to   work   and   was   paid   salary   for   his   work   during   the   period  of  two years after  his  actual date of  retirement  without   raising any objection whatsoever, no deduction could be made for    that period from the retiral dues of the respondent ."   

                                                                               (Emphasis supplied)

(xv) This Court in the case of Ramchandra Singh v. State of Jharkhand   & ors., as reported in 2009 (3) JCR 455 has also taken into consideration  the ratio laid down in the case of Laxman Prasad Gupta (supra). (xvi) It   has   been   held   by   the   Hon'ble   Supreme   Court   in   case   of  Syed  Abdul   Qadir   and   Others   Vs.   State   of   Bihar   and   Others  reported   in  (2009) 3 SCC 475,  especially in paragraph nos. 57, 58, 59, 60 and 61,  which read as under: 

"57.  This   Court,   in   a   catena   of   decisions,   has   granted   relief   against recovery of excess payment of emoluments/allowances if  
(a)   the   excess   amount   was   not   paid   on   account   of   any   misrepresentation or fraud on the part of the employee, and (b) if   such   excess   payment   was   made   by   the   employer   by   applying   a   wrong principle for calculating the pay/allowance or on the basis   of a particular interpretation of rule/order, which is subsequently   found to be erroneous.
58.  The relief against recovery is granted by courts not because of   any   right   in   the   employees,   but   in   equity,   exercising   judicial   discretion  to relieve the  employees from  the hardship that will be           ­10­ caused if recovery is ordered. But, if in a given case, it is proved   that the employee had knowledge that the payment received was   in excess of what was due or wrongly paid, or in cases where the   error   is   detected   or   corrected   within   a   short   time   of   wrong  payment,   the   matter   being   in   the   realm   of   judicial   discretion,   courts may, on the facts and circumstances of any particular case,   order for recovery of the amount paid in excess. 
59.  Undoubtedly,  the   excess   amount   that   has   been   paid   to   the   appellant teachers  was  not because  of  any misrepresentation  or   fraud on their part and the appellants also had no knowledge that   the amount that was being paid to them was more than what they   were entitled to. It would not be out of place to mention here that   the   Finance   Department   had,   in   its   counter­affidavit,   admitted   that it was a bona fide mistake on their part. The excess payment  made was the result of wrong interpretation of the Rule that was   applicable   to   them,   for   which   the   appellants   cannot   be   held   responsible. Rather, the whole confusion was because of inaction,   negligence   and   carelessness   of   the   officials   concerned   of   the  Government of Bihar. Learned counsel appearing on behalf of the   appellant   teachers   submitted   that   majority   of   the   beneficiaries   have either retired or are on the verge of it. Keeping in view the   peculiar facts and circumstances of the case at hand and to avoid   any hardship to the appellant teachers, we are of the view that no  recovery   of   the   amount   that   has   been   paid   in   excess   to   the   appellant teachers should be made.
60.  Learned counsel also submitted that prior to the interim order   passed by this Court on 7­4­2003 in the special leave petitions,   whereby the order of recovery passed by the Division Bench of the   High   Court   was   stayed,   some   instalments/amount   had   already   been recovered from some of the teachers. Since we have directed   that no recovery of the excess amount be made from the appellant   teachers and in order to maintain parity, it would be in the fitness   of   things   that   the   amount   that   has   been   recovered   from   the   teachers should be refunded to them.
61.  In the result, the appeals are allowed in part; the impugned   judgment so far as it relates to the direction given for recovery of   the amount that has been paid in excess to the appellant teachers   is set aside and that part of the impugned judgment whereby it has   been held by the Division Bench that the amended provisions of FR   22­C would apply to the appellant teachers is upheld.  We direct   that no recovery of the excess amount, that has been paid to the   teachers   of   secondary   schools,   be   made,   irrespective   of   the   fact   whether they have moved this Court or not. We also direct that the   amount that has been recovered from some of the teachers, after   the impugned judgment was passed by the High Court, irrespective   of the fact whether they have moved this Court or not, be refunded   to them within three months from the date of receipt of copy of   this judgment."

                                                                     (Emphasis supplied) (xvii) It has  been  held by the  Hon'ble Supreme Court in case of  Paras  Nath Singh Vs. State of Bihar & Others reported in (2009) 6 SCC 314,  especially in paragraph nos. 4 & 5, which read as under:­  "4.  Having   heard   the   learned   counsel   for   the   parties   and   considering   the   fact  that   the   State   authorities   had   allowed   the   appellant  to  work  for  about 10 years and paid the salary at the           ­11­ enhanced rate, in which the appellant had no role to play except   that he had given an undertaking to the authorities that in the   event his first time­bound promotion was cancelledin that case,   he would be bound to refund the same.

5.  Having   considered   the   fact   that   the   appellant   was   only   a   Class IV employee in the State of Bihar and almost an illiterate   person   and   did   not   know   the   implications   of   giving   such   undertaking   and   in   the   absence   of   any   fraud   and   misrepresentation   attributed   to   the   appellant   and   the   amount   being not so excessive, in particular Rs 1,01,529.50, out of which   certain amount has already been recovered from the salary of the   appellant   by   the   State   authorities,   we   are   of   the   view   that   a   lenient view should be taken and the amount already paid by the   State authorities to the appellant shall not be recovered. However,  whatever amount that has already been recovered, shall not be   paid back to the appellant."

                                                                                   (Emphasis supplied) In view of the aforesaid decisions also, there is no fraud played by  the petitioner and if there is no misrepresentation by the petitioner for  getting   higher   salary,   then   even   if   the   salary   is   given   by   mistake,   the  amount cannot be recovered by the State authority. (xviii)   Before passing impugned order at Annexure­2 dated 29th August,  2009,   no   notice   was   given.   It   is   submitted   by   learned   counsel   for   the  petitioner that had a notice been given to the petitioner, he would have  pointed out that the reasons for withdrawal of these benefits are patently  illegal. The State should keep in mind if they are reducing the salary of  any employee, which is given to the employee since several years, then at  least notice should be given. Amount of salary cannot be reduced, without  giving any notice.

4. As   a   cumulative   effect   of   the   aforesaid   facts,   reasons   and   judicial  pronouncements, I hereby quash and set aside the order passed by respondent  no. 3 dated 29th August, 2009 at Annexure­2 to the memo of the petition. Liberty  is reserved with the respondent­State to take action against the petitioner, if they are so choosing, but, at least after following the principles of natural justice and  after giving an adequate opportunity of being heard to the petitioner.

5. Accordingly,   this   writ   petition   is   allowed   with   a   cost   of   Rs.   5,000/­  (Rupees five thousand only), which will be given by the respondent­State to the  petitioner within a period of four weeks from the date of receipt of a copy of the  order of this Court.

                                  (D.N. Patel, J.) Ajay