High Court Punjab-Haryana High Court

Smt. Lakhwinder Kaur vs State Of Punjab & Ors on 26 October, 2009

Punjab-Haryana High Court
Smt. Lakhwinder Kaur vs State Of Punjab & Ors on 26 October, 2009
        IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                              CHANDIGARH.




                                       Civil Writ Petition No. 11425 of 2009

                                DATE OF DECISION : OCTOBER 26, 2009




SMT. LAKHWINDER KAUR

                                                        ....... PETITIONER(S)

                                   VERSUS

STATE OF PUNJAB & ORS.

                                                        .... RESPONDENT(S)




CORAM : HON'BLE MR. JUSTICE AJAI LAMBA



PRESENT: Mr. Harsh Aggarwal, Advocate, for the petitioner(s).
         Mr. BS Chahal, DAG, Punjab.



AJAI LAMBA, J. (Oral)

This petition under Articles 226/227 of the Constitution of

India has been filed praying for issuance of a writ in the nature of certiorari

quashing order dated 4.6.2008 (Annexure P-3) in relation to recovery of

Rs.73,292/- from the Death-cum-Retirement Gratuity payable to the

petitioner.

At the outset, learned counsel for the petitioner states that the
Civil Writ Petition No. 11425 of 2009 2

petitioner confines the claim only in challenge to recovery and not to re-

fixation of pay itself.

A perusal of letter dated 23.5.2008 (Annexure P-2) indicates

that the Senior Medical Officer, Chogawan, has informed the Accountant

General (A & E), Punjab, that a sum of Rs.73,292/- is recoverable on

account of over-payment made to the petitioner, from the Death-cum-

Retirement Gratuity payable to the petitioner. Annexure P-3 has been

drawn accordingly.

In regard to recovery, learned counsel for the petitioner

contends that the petitioner has not played any fraud and has not

misrepresented the facts to actuate the initial wrong fixation of pay. 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, on instructions

from Shri Santokh Singh, Senior Assistant, Office of Senior Medical

Officer, Lopoke, District Amritsar, states that, indeed, there is no material

or evidence to indicate that the petitioner had played any fraud or had

misrepresented the facts, on account of which the pay was erroneously

fixed.

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

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

In my considered opinion, in view of the conceded position

that the petitioner had not played any fraud and had not misrepresented

the facts in getting the pay erroneously fixed, the matter is covered by the
Civil Writ Petition No. 11425 of 2009 3

judgment in Budh Ram’s case (supra).

In view of the above, this petition is allowed to the limited

extent that the respondents would have no right to effect recovery from

the petitioner of the amount already released in favour of the petitioner.

Consequently, it is further directed that any amount recovered in the

interregnum period shall be refunded to the petitioner within 4 months of

receipt of certified copy of this order.

October 26, 2009                                        ( AJAI LAMBA )
Kang                                                            JUDGE



1. To be referred to the Reporters or not?

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