Wednesday, 03, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The State Of Maharashtra And Ors vs Shamrao Nandu Sapkale
2017 Latest Caselaw 9084 Bom

Citation : 2017 Latest Caselaw 9084 Bom
Judgement Date : 27 November, 2017

Bombay High Court
The State Of Maharashtra And Ors vs Shamrao Nandu Sapkale on 27 November, 2017
Bench: R.V. Ghuge
                                      1

           IN THE HIGH COURT OF JUDICATURE OF BOMBAY   
                       BENCH AT AURANGABAD

                         WRIT PETITION NO.1983 OF 2008

Shamrao Nandu Sapkale,
Age-65 years, Occu-Retired,
Gopalnagar, Behind Plot No.1,
Tq. Dist. Dhule                                     -- PETITIONER 

VERSUS

1. The State of Maharashtra,
    Through Secretary,
    Home Department,
    Mantralaya, Mumbai-32

2. The Director General of Police,
    Maharashtra State,
    Mumbai,

3. The Commandant,
    SRPF, Daund, Division No.7,
    Pune.                                           -- RESPONDENTS 

WITH WRIT PETITION NO.5478 of 2008

1. The State of Maharashtra, Through Secretary, Home Department, Mantralaya, Mumbai-32

2. The Director General of Police, Maharashtra State, Mumbai,

3. The Commandant, SRPF, Dound, Group No.7, Pune. -- PETITIONERS

VERSUS

khs/NOV. 2017/1983

Shamrao Nandu Sapkale, Age-65 years, Occu-Retired, Gopalnagar, Behind Plot No.1, Tq. Dist. Dhule -- RESPONDENT

Mr.S.D.Dhongade, Advocate for the petitioner/employee. Mr.Y.G.Gujrathi, AGP for respondent Nos.1 to 3.

( CORAM : RAVINDRA V. GHUGE AND SUNIL K. KOTWAL, J.J.)

DATE : 27/11/2017

ORAL JUDGMENT : (Per Ravindra V.Ghuge, J.)

1. The First petition is filed by the employee/original appellant.

Learned Advocate for the said appellant submits that he does not

desire to prosecute this 1st petition and the same may be disposed of,

as withdrawn. As such, the first petition filed by the employee stands

disposed of, as withdrawn. Rule is discharged.

2. The second petition has been filed by the State Government

and its Departments challenging the judgment delivered by the

Maharashtra Administrative Tribunal dated 08/02/2008 in Original

Application No.323/2007 filed by the employee/applicant. Learned

AGP has strenuously canvassed that the imposition of interest @ 10%

p.a. for the delay caused in making the payment of retiral benefits to

the employee, is an unsustainable order. He has drawn our attention

khs/NOV. 2017/1983

to the reasons assigned in the memo of the petition.

3. Learned Advocate for the employee has strenuously defended

the impugned order and submits that when an individual, after

retirement, is forced to run from pillar to post for seeking his retiral

benefits, the State Government, which is said to be a Model

Employer, cannot be absolved of its liability to compensate such an

employee by imposition of interest on the delayed payments.

4. We find from the record that the employee had to approach the

Tribunal earlier in Original Application No.83/2006. By judgment

dated 11/10/2006, the application was allowed and the State

Government was directed to expedite the payment of consequential

benefits based on the revision of pension and DCRG owing to the

order dated 26/09/2006, within 4 months. It is stated in the

impugned order in paragraph No.7 as to when were the retiral

benefits of the employee actually paid. The dates of payment are also

mentioned in the impugned order.

5. It is, therefore, apparent from the said dates of payments and

the orders of the Tribunal that there is a delay, which cannot be

attributed either to the conduct of the employee or for any other

khs/NOV. 2017/1983

reason. We, therefore, find that the impugned order imposing

interest for the period of the delayed payment, can neither be termed

as being perverse or erroneous.

6. The learned AGP contends that they had sought extension of

time for making the said payment. Hence the State cannot be faulted

for having made a delayed payment. We are not impressed with

these submissions for the reason that grant of extension of time

cannot be a ground for absolving the State from paying interest. The

application for extension of time was made by the Government

obviously to avoid contempt proceedings and cannot be deemed to

absolve the State of its responsibilities in paying interest on the

delayed payments.

7. The second petition, being devoid of merit, therefore stands

dismissed. Rule is discharged.

( SUNIL K. KOTWAL, J. ) ( RAVINDRA V. GHUGE, J.)

khs/NOV. 2017/1983

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter