Citation : 2024 Latest Caselaw 15497 ALL
Judgement Date : 3 May, 2024
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Neutral Citation No. - 2024:AHC-LKO:34514 Court No. - 20 Case :- WRIT - A No. - 3442 of 2024 Petitioner :- Satya Prakash Vishwakarma Respondent :- Union Of India Thru. Secy. Deptt. Of Telecommunications Ministry Of Communications And 2 Others Counsel for Petitioner :- Rashmi Singh,Raj Mani Dubey Counsel for Respondent :- A.S.G.I.,Satya Prakash Tiwari Hon'ble Shree Prakash Singh,J.
1. Heard learned counsel for the petitioner, Sri Anand Dwivedi, learned Counsel appearing on behalf of the Union of India and Ms. Nidhi Singh, Advocate holding brief of Sri S.P. Tiwari, learned counsel appearing for respondent no.3.
2. Contention of learned counsel for the petitioner is that although the petitioner has been paid the leave encashment, the interest on delay has not been paid and thus, he is entitled to interest from the date of retirement i.e. 28.02.2022 till actual payment.
3. Learned counsel for the respondent argues that a circular has been issued by respondent no.2 saying that no interest shall be paid on the delayed payment of leave encashment as it is not a statutory payment.
4. In the light of the said, learned counsel for the respondent argues that no interest is payable as demanded by the petitioner.
5. Learned counsel for the petitioner places reliance on the judgment of this Court in the case of Nand Lal vs Indian Telephone Industries Limited and 2 Ors (Writ - A No.31490 of 2016) decided on 09.03.2018 which has been followed by this Court in Writ A No. 2066 of 2023 decided on 03.03.2023, wherein a similar issue was considered and decided by this Court and the interest was held to be payable on account of delay.
6. It is informed by learned counsel for the respondent that in a similar case, this Court in Writ Petition No.20927 (SS) of 2021 has called for a counter affidavit. It is further informed that SLP(C) No.004379 of 2019 against a similar order passed by this Court, is pending before the Hon'ble Supreme Court.
7. Considering the fact that the decision has been taken only on the ground that the dues of leave encashment are not statutory dues, as such, no interest is payable, the same is liable to be rejected on the simple analogy that interest is a natural accreditation of capital. Even otherwise, the payment of leave encashment flows out of the decisions taken and thus, cannot be said that it has no flavour of statutory enactment.
8. Thus, following the judgment in the case of Nand Lal (Supra), the writ petition is allowed.
9. Needless to say that the petitioner shall also be paid interest on the due amount, if rules permits so.
Order Date :- 3.5.2024
AKS
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!