High Court Punjab-Haryana High Court

C.W.P No.7317 Of 2 vs Unknown on 20 May, 2009

Punjab-Haryana High Court
C.W.P No.7317 Of 2 vs Unknown on 20 May, 2009
C.W.P No.7317 of 2001                                   ::1::




IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH




                                     Date of decision : May 20, 2009




1.    C.W.P No.7317 of 2001

      S.K.Khosla and others vs State of Haryana and others,

2.    C.W.P No.11334 of 2002

      M.G.Thakral vs State of Haryana and others,

3.    C.W.P No.3440 of 2003

      Subhash Arora vs State of Haryana and others,

4.    C.W.P No.15477 of 2004

      Om Parkash Siwach vs State of Haryana and others,

5.    C.W.P No.8110 of 2005

      Gulab Singh vs State of Haryana and others.

6.    C.W.P No.20441 of 2006

      Anil Mehta and others vs State of Haryana and others.

                               ***

CORAM : HON’BLE MR.JUSTICE AJAY TEWARI

***

Present : Mr. Pawan Kumar, Sr. Advocate with
Mr.Sapan Shorey, Advocate
for the petitioners in CWP Nos.7317 of 2001, 3440 of 2003,
8110 of 2005 and 20441 of 2006.

Mr.Sandeep.K.Sharma, Advocate
for the petitioner(s) in CWP No.15477 of 2004.

Mr. Harish Rathee, Sr. DAG Haryana
for the respondents.


                               ***
 C.W.P No.7317 of 2001                                    ::2::


1. Whether Reporters of Local Newspapers may be allowed to see the
judgment ?

2. To be referred to the Reporters or not ?

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

***

AJAY TEWARI, J

This order shall dispose of CWP Nos.7317 of 2001, 11334 of

2002, 3440 of 2003, 15477 of 2004, 8110 of 2005 and 20441 of 2006 as

common questions of law and fact are involved therein. For the sake of

convenience, facts are being extracted from CWP No.7317 of 2001.

By a notification dated 2.6.1989, the pay scales of the

petitioners ( Engineers/retired Engineers in the Irrigation Department,

Haryana) were revised to Rs.4100-5300 (after 12 years of regular service).

Subsequently, by another notification dated 16.5.1990, the pay scale of

Rs.4100-5300 was sought to be limited to 20% of the cadre posts. On

challenge in CWP No.8172 of 1990, this Court stayed the operation of the

said notification on an undertaking of the petitioners therein that the same

would be an interim order subject to final decision with a stipulation that in

case the decision goes against the petitioners they would be liable to refund

the entire amount. Subsequently, by order dated 9.10.1998, the pay scale of

Rs.4100-5300 was withdrawn and was made applicable to 20% of the cadre

posts. The said order was challenged by way of CWP No.16997 of 1998,

and by order dated 31.8.1999, this Court quashed the order dated 9.10.1998

and directed the respondents therein to treat all the Engineers alike. In

appeal, the Hon’ble Supreme Court set aside the order of this Court dated

31.8.1999 by holding as follows :-

“Special leave granted.

This is an appeal by the State of Haryana against
C.W.P No.7317 of 2001 ::3::

the judgment of the High Court of Punjab and Haryana

dated 23.9.99 in CWP No.18043/98. The parity in pay

was granted to the doctors/respondents category along

with Executive Branch, by an order dated 2.6.89 and

Selection Grade posts were also sanctioned at par with

the Executive Branch. The order unfortunately did not

mention that the Selection Grade posts were restricted to

20% of the posts. This mistake was however rectified by

an order dated 16.5.90 of the Government with

retrospective effect 1.5.89. The High Court has now held

that Selection Grade is to be granted without restriction

to 20% of the posts in the particular cadre.

It is well known that in every department selection

Grade is restricted to certain percentage of the posts such

as 20% in the present case. So merely because the

percentage was not mentioned in the earlier order dated

2.6.89, the High Court could not have awarded Selection

Grade to every member in the cadre. The High Court

should be seen that the mistake in the order dated 2.6.89

was rectified. We, therefore, allow the appeal and set

aside the order of the High Court and direct the Selection

Grade scale of Rs.4100-5300 will be restricted to 20% of

the posts in the cadre as provided in the clarification

dated 16.5.90.

The appeal is allowed accordingly. There shall be

no order as to costs.”

C.W.P No.7317 of 2001 ::4::

Thereafter, the respondents issued instructions dated 25.1.2001

directing, inter-alia, initiation of recovery for the excess amounts paid. It is

these instructions which have been challenged by way of the present writ

petitions.

As regards entitlement to the claim of pay scale of Rs.4100-

5300, the same is concluded by the decision of the Hon’ble Supreme Court.

It may also be noticed that a similar matter bearing CWP No.8815 of 2002,

Dr. Rajvir Singh and others vs The State of Haryana and others was

dismissed by a Division Bench of this Court by judgment dated 5.8.2004.

However, as regards the question of recovery, it has been argued that there

are clearly two categories of the petitioners in all these cases. One category

comprises of those petitioners who are covered by the interim order passed

in CWP No.8172 of 1990 (H.R.Dhanjal vs State of Haryana) and other writ

petitions. These petitioners accepted the pay scale with open eyes, and had

also given undertakings that they would be liable to refund the amounts.

The second category of the petitioners is those who did not file any writ

petition and were granted the benefit of the pay scale of Rs.4100-5300 by

the government on its own volition, in view of the stay order passed by this

Court.

At this stage, it would be profitable to notice that the above

mentioned CWP No.8172 of 1990 was disposed of with the following

directions :-

” (1) The writ petition so far as it challenges the

selection grade of Rs.4100-5300 after 12 years of regular

satisfactory service and limited to 20 per cent of the

cadre posts, is without any merit and order dated
C.W.P No.7317 of 2001 ::5::

16.5.1990 to that extent is held valid.

(2) Amount, if actually paid to the petitioners on

account of order dated 2.6.1989, but before issuance of

order dated 16.5.1990, shall not be recovered.

(3) The Government shall take a decision within three

months from the date of receipt of the order in regard to

waiving off the amount qua the petitioners who have

since died.

(4) The pension received by the petitioners who have

since retired and the family pension received by the legal

representatives of the deceased-petitioners shall be

refixed in accordance with order dated 16.5.1990.

(5) Any dues recoverable from the petitioners, who

may have retired or are serving, on account of order

dated 16.5.1990 shall be recovered in easy instalments to

be fixed by the Government.”

It is also necessary to mention that against the decision of the

learned Single Judge in H.R.Dhanjal’s case (supra), LPA No.2856 of 2001

was also dismissed on 10.12.2001.

It is the contention of learned counsel for the petitioners that as

regards the second set of the petitioners, their cases would be covered by the

latest decision in Syed Abdul Qadir & others vs State of Bihar and others,

2009(1) SCT 611, wherein the Hon’ble Supreme Court held as follows :-

“27. 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
C.W.P No.7317 of 2001 ::6::

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. 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 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.”

In my opinion, this is not a case where there are two such

distinctive categories. In the situation, where such protracted litigation was

already in progress with regard to the eligibility of the petitioners to draw

pay scale of Rs.4100-5300, it cannot be held that the petitioners did not

have knowledge that payments received were in excess or atleast that it was

a matter of controversy. It may be noticed that a similar argument was

repelled by a Division Bench of this Court in Dr. Rajvir Singh and others’

case (supra). In my opinion, the case of the petitioners is covered by the

direction given by this Court in H.R.Dhanjal’s case (supra). Consequently,
C.W.P No.7317 of 2001 ::7::

this writ petition is disposed of in the same terms as CWP No.8172 of 1990,

H.R.Dhanjal vs State of Haryana.

                                       ( AJAY TEWARI           )
May 20, 2009.                               JUDGE
`kk'