High Court Punjab-Haryana High Court

Harjit Kaur And Others vs State Of Punjab And Others on 26 August, 2009

Punjab-Haryana High Court
Harjit Kaur And Others vs State Of Punjab And Others on 26 August, 2009
        IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                        CHANDIGARH


                                            C.W.P. No. 13129 of 2009
                                   DATE OF DECISION: August 26, 2009


Harjit Kaur and Others                               .........PETITIONER(S)


                                 VERSUS



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


CORAM: HON'BLE MR. JUSTICE AJAI LAMBA


Present: Mr. A.K. Walia, Advocate,
         for the petitioners.

AJAI LAMBA, J. (ORAL)

The petition has been filed by surviving spouse in challenge to the

action of the respondents whereunder a recovery of dearness allowance paid

on family pension is being effected.

The respondent-State has passed instructions to the effect that in

cases wherein appointment on compassionate grounds has been given to a

member of the family, dearness allowance is not payable on family pension

to the surviving spouse. The allowance was paid in the case of the

petitioner(s). Subsequently, however, after coming to know about the fact,

recovery is being effected. Hence, the petition.

Learned counsel appearing for the petitioner(s) contends that the

matter is covered by judgment rendered by Division Bench in CWP No. 891

of 2003 titled Mukhtiar Singh and Others Vs. The State of Punjab and

Others decided on 20.02.2004.

In regard to recovery, learned counsel has placed reliance on Full
C.W.P. No. 13129 of 2009 -2-

Bench judgment of this Court dated 22.05.2009 rendered in Budh Ram

and Others vs. State of Haryana and Others bearing, CWP No. 2799 of

2008.

Notice of motion.

On the request of the Court, Sh. B.S. Chahal, DAG, Punjab

accepts notice.

Heard.

Learned counsel for the respondent has not been able to

distinguish the judgment rendered in Mukhtiar Singh’s case (supra).

Learned counsel has rather pointed out that the State of Punjab had gone up

in appeal in the Hon’ble Supreme Court of India. The appeal has been

dismissed and, therefore, the judgment rendered in Mukhtiar Singh’s case

has attained finality.

Having considered the facts and circumstances given out above, I

am of the opinion that the respondents cannot effect recovery in view of

Mukhtiar Singh’s case (supra), wherein the following has been held:-

“Insofar as the first issue is concerned, the controversy

in hand stands adjudicated upon by the Apex Court in H.S.E.B.

And Ors. Versus Azad Klaur (Civil Appeal No. 5835 of 1998,

decided on 18.8.1999). In view of the determination of the Apex

Court on the issue under reference, we are satisfied that the claim

of the petitioners for dearness allowance on family pension is

misconceived. The first contention of the petitioner is, therefore,

not accepted.

The second issue relates to the recovery of dearness
C.W.P. No. 13129 of 2009 -3-

allowance wrongfully paid to the petitioners. It is not a matter of

dispute between the parties that the payment of dearness

allowance to the petitioners was not based on any

misrepresentation at their hands. It is clear that dearness

allowance was wrongfully paid to the petitioners by the

respondents unilaterally. That being so, in view of the decision

rendered by the Apex Court in Sahib Ram Versus The State of

Haryana and Others, 1994 (5) SLR 753, we are satisfied that the

recovery should not be effected from the petitioners.

In view of the above, the instant writ petitions are

dismissed insofar as the claim of the petitioners for dearness

allowance on family pension is concerned, however, the prayer of

the petitioners is allowed in respect of the recovery sought to be

made from them. In case any recovery has been made from the

petitioners in the interregnum, the same shall be refunded to the

petitioners within a period of four months from today.

Disposed of in the aforesaid terms.”

In Budh Ram’s case (supra), while considering the second

question for determination viz.:- “ii) Cases in which the benefits sought

to be recovered were granted on the basis of a bonafide mistake committed

by the authority granting the same while applying or interpreting a

provision contained in the service rule, regulation or any other memo or

circular authorizing such grant regardless whether or not grant of benefits

involved the performance of higher or more onerous duties by the employee

concerned;”, the following has been held:-

C.W.P. No. 13129 of 2009 -4-

“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 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, inquitable 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
C.W.P. No. 13129 of 2009 -5-

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.”

Resultantly, the petition is allowed.

The respondents are directed to refund the amount recovered from

the petitioner(s) within four months of receipt of certified copy of the order.

26.08.2009                                                  (AJAI LAMBA)
shivani                                                         JUDGE

1. To be referred to the reporters or not?

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