High Court Punjab-Haryana High Court

Vajinder Pal Singh vs State Of Punjab & Anr on 2 September, 2009

Punjab-Haryana High Court
Vajinder Pal Singh vs State Of Punjab & Anr on 2 September, 2009
        IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                             CHANDIGARH.




                                      Civil Writ Petition No. 13063 of 2009

                             DATE OF DECISION : SEPTEMBER 2, 2009




VAJINDER PAL SINGH

                                                      ....... PETITIONER(S)

                                 VERSUS

STATE OF PUNJAB & ANR.

                                                      .... RESPONDENT(S)



CORAM : HON'BLE MR. JUSTICE AJAI LAMBA



PRESENT: Mr. RK Gautam, Advocate, for the petitioner(s).
         Mr. YK Sharma, DAG, Punjab.



AJAI LAMBA, J. (Oral)

The petitioner, a retired employee from the Department of

Water Supply and Sanitation, has approached this Court by way of filing

this petition under Articles 226/227 of the Constitution of India praying for

issuance of a writ in the nature of certiorari quashing order dated

12.2.2009 (Annexure P-3) and order dated 25.5.2009 (Annexure P-5).

A perusal of order (Annexure P-3) indicates that the Audit

Party of the Finance Department, on checking the Service Books of the
Civil Writ Petition No. 13063 of 2009 2

employees of the Division where the petitioner was working, directed

refixation of pay of the petitioner, on the basis of instructions, with effect

from 1996. Consequently, recovery has been ordered from the retiral

benefits of the petitioner vide the other impugned order (Annexure P-5).

Learned counsel for the petitioner states that the prayer in the

petition is confined only to the issue of recovery being effected from the

petitioner.

Learned counsel for the petitioner contends that the petitioner

did not play any fraud and did not misrepresent the facts to actuate initial

fixation of pay, therefore, recovery cannot be effected. In these regards,

learned counsel for the petitioner relies on Full Bench judgment of this

Court rendered in CWP 2799 of 2008 (Budh Ram and others v. State of

Haryana and others) decided on 22.5.2009.

Learned counsel for the respondent-State has not been able to

distinguish the judgment in Budh Ram’s case (supra).

Learned counsel for the respondent-State has further not been

able to draw the attention of the Court towards any material or evidence to

indicate that the petitioner had played any fraud or had misrepresented the

facts to actuate fixation of pay in the year 1996.

Considering the law as laid down in Budh Ram’s case (supra),

this petition is allowed to the limited extent that the respondents would

have no right to effect recovery from the retiral benefits of the petitioner

on account of erroneous fixation of pay. Consequently, it is further held

that any amount recovered from the retiral benefits of the petitioner in the

interregnum period shall be refunded to the petitioner within 4 months of
Civil Writ Petition No. 13063 of 2009 3

receipt of certified copy of this order.

September 2, 2009                                     ( AJAI LAMBA )
Kang                                                          JUDGE



1. To be referred to the Reporters or not?

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