Citation : 2021 Latest Caselaw 3044 Cal
Judgement Date : 30 April, 2021
Srl. 114
30.4.2021
Court No.26
Sh
WPA 9181 of 2021
(Via Video Conference)
Kamal Kumar Ghosh
Vs.
The State of West Bengal & Ors.
Mr. Arun Khutia
... for the Petitioner.
Affidavit of service filed in court today is kept with the
record.
The petitioner was a Clerk of a High School who
retired on 31.11.2017. The first pension payment order was
issued on 29.11.2017. Under the ROPA Rules, 2009 there
was revision of the pensionary and gratuity amount payable
to the petitioner. The revised pension payment order was
issued on 13.01.2021 and the revised gratuity and arrear
pension amount was disbursed on 19.01.2021 in terms of
ROPA, 2009. The petitioner claims interest on delayed
payment of the revised gratuity and arrear pension 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
2
Court judgment in the case of Union of India vs. Tarsem
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 revised gratuity
and arrear pension amount calculated on and from
01.01.2018 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!