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 1, Cited by 1]

Punjab-Haryana High Court

Lakhvinder Kaur vs State Of Punjab And Others on 16 May, 2011

Author: Ajai Lamba

Bench: Ajai Lamba

CWP No. 8366 of 2006                                                        1


        IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                        CHANDIGARH


                                                 CWP No. 8366 of 2006
                                       DATE OF DECISION: May 16, 2011


Lakhvinder Kaur                                       .........PETITIONER(S)

                                 VERSUS


State of Punjab and others                            ......RESPONDENT(S)


CORAM: HON'BLE MR. JUSTICE AJAI LAMBA

Present: None for the petitioner(s).

          Mr. Anil Kumar Sharma, Addl. A.G., Punjab.

AJAI LAMBA, J. (ORAL)

1. This civil writ petition has been filed under Article 226/227 of the Constitution of India, praying for issuance of a writ in the nature of certiorari, quashing Orders Annexures P-6 dated 05.04.2006 and P-7 dated 17.04.2006. Vide the impugned action of the respondents, on refixation of pay, recovery has been ordered from the petitioner at the time of her retirement.

2. In para no. 10 of the petition, it has been pleaded that the petitioner did not enable the respondents to fix the pay of the petitioner initially. The petitioner did not play any fraud and did not misrepresent any fact so as to take undue advantage/monetary benefits from the respondents. In such circumstances, the respondents have no right to effect recovery in view of law laid down by Full Bench of this Court in Budh Ram & Others vs. State of Haryana & Others (Civil Writ Petition No.2799 of 2008, reported as 2009(3) PLR 511.

CWP No. 8366 of 2006 2

3. Reply on behalf of respondent-State has been filed. It has not been suggested that petitioner played fraud or misrepresented facts. Rather stand taken by the respondent(s) in the reply is that the pay of the petitioner had wrongly been stepped up. In such circumstances, learned counsel for the respondent-State has not been able to dispute that case is covered by Budh Ram's case (supra).

4. I have considered the issue.

5. The following needs to be extracted from Budh Ram's case (supra), for consideration of the issue raised in this petition:-

"It is in the light of the above pronouncement, no longer open to the authorities granting the benefits, no matter erroneously, to contend that even when the employee concerned was not at fault and was not in any way responsible for the mistake committed by the authorities, they are entitled to recover the benefit that has been received by the employee on the basis of any such erroneous grant. We say so primarily because if the employee is not responsible for the erroneous grant of benefit to him/her, it would induce in him the belief that the same was indeed due and payable. Acting on that belief the employee would, as any other person placed in his position arrange his affairs accordingly which he may not have done if he had known that the benefit being granted to him is likely to be withdrawn at any subsequent point of time on what may be then said to be the correct interpretation and application of rules. Having induced that belief in the CWP No. 8366 of 2006 3 employee and made him change his position and arrange his affairs in a manner that he would not otherwise have done, it would be unfair, inequitable and harsh for the Government to direct recovery of the excess amount simply because on a true and correct interpretation of the rules, such a benefit was not due. It does not require much imagination to say that additional monetary benefits going to an employee may not always result in accumulation of his resources and savings. Such a benefit may often be utilized on smaller luxuries of life which the employee and his family may not have been able to afford had the benefit not been extended to him. The employees can well argue that if it was known to them that the additional benefit is only temporary and would be recovered back from them, they would not have committed themselves to any additional expenditure in their daily affairs and would have cut their coat according to their cloth. We have, therefore, no hesitation in holding that in case the employees who are recipient of the benefits extended to them on an erroneous interpretation or application of any rule, regulation, circular and instructions have not in any way contributed to such erroneous interpretation nor have they committed any fraud, misrepresentation, deception to obtain the grant of such benefit, the benefit so extended may be stopped for the future, but the amount already paid to the employees cannot be recovered from them."
CWP No. 8366 of 2006 4

6. In view of the above, this petition is allowed in terms of Budh Ram & Others vs. State of Haryana & Others (Civil Writ Petition No.2799 of 2008, reported as 2009(3) PLR 511. Accordingly, it is directed that respondents would have no right to effect recovery from the petitioner. In the meantime, in the interregnum period if any recovery has been effected, the amount shall be refunded to the petitioner within four months of receipt of a certified copy of this order. The action of the respondents in regard to refixation of pay, however, is maintained.



16.05.2011                                                  (AJAI LAMBA)
shivani                                                           JUDGE

1. To be referred to the Reporters or not?

2. Whether the judgment should be reported in the Digest?