High Court Punjab-Haryana High Court

The State Of Haryana & Another vs Dwarka Dass on 4 May, 2009

Punjab-Haryana High Court
The State Of Haryana & Another vs Dwarka Dass on 4 May, 2009
R.S.A. No. 1854 of 2009                                                        1


IN THE PUNJAB AND HARYANA HIGH COURT AT
              CHANDIGARH

                                 R.S.A. No. 1854 of 2009 (O&M)
                                 Date of Decision : 4.5.2009

The State of Haryana & another
                                                            .......... Appellants
                                 Versus

Dwarka Dass
                                                              ...... Respondent

CORAM : HON'BLE MR. JUSTICE VINOD K. SHARMA

Present :   Ms. Navin Malik, Addl. A.G. , Haryana
            for the appellants.

                   ****

VINOD K. SHARMA, J. (ORAL)

This regular second appeal is directed against the judgment and

decree dated 2.2.2009, passed by the learned Courts below, vide which suit

filed by the plaintiff / respondent to challenge the order dated 28.12.2004,

passed by the General Manager, Haryana Roadways,Jind Depot, Jind, to be

illegal, null and void, arbitrary against the principles of natural justice and

service Rules, stands decreed.

The plaintiff / respondent was granted one additional increment

and first higher standard scale grade by the appellant / defendants. However,

subsequently, the order was withdrawn and recovery was ordered to be

made.

The learned Courts below have recorded a concurrent finding,

that the impugned order cannot be sustained, as no fraud or
R.S.A. No. 1854 of 2009 2

misrepresentation on the part of the plaintiff / respondent was alleged,

therefore, no ground to recover the amount paid under valid order. The

court, thus, held that once there was no fraud or misrepresentation on the

part of the plaintiff / respondent, there was no ground to recover the amount.

The learned Addl. A.G. , Haryana contends that the appeal

raises the following substantial questions of law for consideration :-

1. Whether the judgment and decree passed by the

learned Courts below is outcome of misreading of

evidence, thus, perverse ?

2. Whether the suit filed by the plaintiff/ respondent

was not maintainable /

In support of the substantial questions of law, the learned Addl.

A.G. , Haryana contends, that once the relief was given to an employee to

which he was not entitled to, it was always open to the employer to set aside

the order, and recover the amount after issuing show cause notice, which

was done.

It is the contention of the learned Addl. A.G. Haryana, that

once the principles of natural justice were followed, and the order was

passed, it was not open to the Civil Court to sit in appeal, as the jurisdiction

of the Civil Court to interfere with the orders is limited.

However, there is no force in this contention. The order passed

by the learned Courts below does not suffer from any misreading of

evidence, and is based on admitted facts i.e. to say that the plaintiff /

respondent was not held to have played any fraud or misrepresentation in
R.S.A. No. 1854 of 2009 3

passing of the order, which is said to be illegal, The learned Courts below

have rightly held, that no recovery could be made.

The substantial questions of law raised do not arise for

consideration in this appeal.

No merit.

Dismissed.

4.5.2009                                       ( VINOD K. SHARMA )
  'sp'                                              JUDGE