Citation : 2021 Latest Caselaw 2873 Cal
Judgement Date : 21 April, 2021
S/L 101
21.4.2021
Court No. 26
SD
WPA 9163 of 2021
(Via Video Conference)
Arjina Begam
Vs.
State of West Bengal & Ors.
Mr. Krishna Pada Santra
... for the Petitioner.
Affidavit of service filed in court today is kept with the
record.
The husband of the petitioner was an Assistant
Teacher of a High School who retired on 31.03.1997 and died
on 24.8.2000. The petitioner had completed all his pension
related formalities prior to his retirement. However, the
concerned authorities delayed and released gratuity and
arrear pension amount on 23.8.1999. The petitioner herein
seeks interest to be paid on the gratuity and arrear pension
amount for the interim period of delay in receipt of the
gratuity amount.
There is a considerable delay in filing of the writ
petition, which the petitioner seeks to justify by stating that
there is no statutory period of limitation and neither parties
have suffered due to this delay. It is the submission of the
petitioner that accordingly the petition should be allowed.
The petitioner relies upon an order in W.P. 17557 (W) of 2017
(Narayan Chandra Saha vs. State of West Bengal & Ors.)
wherein a co-ordinate Bench had relied upon the Supreme
Court judgment in the case of Union of India vs. Tarsem
2
Singh, reported in (2008) 8 SCC 648 on the issue of
limitation relating to payment or refixation of pay or pension
wherein the Apex Court had held that relief may be granted
in spite of delay as it does not affect the rights of the third
party.
In view of the above and after hearing the learned
Counsel for the parties, I direct the Director of Pension,
Provident Fund and Group Insurance, Government of West
Bengal as also the concerned Treasury Officer to pay interest
to the petitioner @ 8% per annum on the gratuity and arrear
pension amount calculated from 01.5.1997 till the date of
actual payment. Such payment is to be made within a period
of eight weeks from the date of communication of this order.
With these observations, the writ petition is disposed
of.
Since, no affidavit-in-opposition has been called for,
the allegations made in the writ petition are deemed to
have not been admitted by the respondents.
There will be no order as to costs.
Urgent photostat certified copy of this order, if
applied for, be given to the parties, on priority basis.
(Shekhar B. Saraf, J.)
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!