Citation : 2021 Latest Caselaw 6522 Cal
Judgement Date : 21 December, 2021
21.12.2021 IN THE HIGH COURT AT CALCUTTA
Sl. No.126 CONSTITUTIONAL WRIT JURISDICTION
(PP) APPELLATE SIDE
WPA 20482 of 2021
Gajendra Nath Singh
Vs.
The State of West Bengal & Ors.
Mr. Lakshman Chandra Halder
....for the petitioner.
Ms. Deblina Chattaraj
....for WBTC.
Affidavit of service filed in Court today is taken
on record.
The petitioner is a retired employee of Calcutta
Tramways Company (1978) Ltd. (in short "CTC") now
known as West Bengal Transport Corporation (in
short "WBTC"). The petitioner claims interest on
delayed payment of benefits under the Revision of Pay
and Allowance Rules, 1998 (in short "ROPA 1998")
which is applicable to him.
The issue sought to be raised in the instant writ
petition is squarely covered by a recent judgment and
order of this Court dated 14th September, 2021
passed in WPA 7490 of 2021 (Vivekananda Halder &
Ors. v. The State of West Bengal & Ors.).
2
As such, this writ petition is disposed of with the
similar directions as rendered in the above-mentioned
writ petition, which are as follows:-
The respondents shall pay interest from the date
of accrual of the amounts claimed in respect of the
petitioner till 2008 or till the date of actual payment
of such arrears, whichever is earlier, less interest, if
any, already paid, at the rate of 7% per annum to the
petitioner within a period of six months from the date
of communication of a server copy of this order
without insisting upon production of a certified copy.
In default of payment of the aforesaid interest
within a period of six months, the rate of interest
shall increase to 8 per cent.
There shall be no order as to costs.
Urgent photostat certified copy of this order, if
applied for, be given to the parties, upon compliance
of necessary formalities.
(Arindam Mukherjee, 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!