Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bibi Gupta (Sengupta) Nee Bibi ... vs State Of West Bengal & Ors
2021 Latest Caselaw 3002 Cal

Citation : 2021 Latest Caselaw 3002 Cal
Judgement Date : 27 April, 2021

Calcutta High Court (Appellete Side)
Bibi Gupta (Sengupta) Nee Bibi ... vs State Of West Bengal & Ors on 27 April, 2021
S/L 7
27.4.2021
Court No.26
SD
                                   WPA 7000 of 2020
                                        With
                                    CAN 1 of 2020
                              (Via Video Conference)
                       Bibi Gupta (Sengupta) nee Bibi Sengupta
                                         Vs.
                             State of West Bengal & Ors.
              Ms. Debjani Sengupta
              Ms. Shreya Bhattacharjee
              Ms. Koyel Bag
                                                     ... for the Petitioners.
              Ms. Chaitali Bhattacharyya
                                                           ... for the State.

                     This matter relates to drawing of 'house rent
              allowance' (HRA) under ROPA, 2009.

                     By an order and judgment delivered on March 16,
              2021 in WPA 1389 of 2018 (Mousumi Biswas & Ors.
              vs. State of West Bengal & Ors.), I have held that
              payment of house rent allowance cannot be disallowed to the
              petitioners (who are teachers) on the ground that their
              spouse is also drawing house rent allowance in a private
              organisation.

                     In light of the said finding, various Audit Memos and
              Finance Department Memos have been struck down.

                     This writ petition along with application are also
              disposed on the same basis and the judgment delivered on
              March 16, 2021 shall apply to this writ petition.

                     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 upon compliance of all necessary formalities.

(Shekhar B. Saraf, J.)

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter