Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Chitta Ranjan Das vs The Durgapur Projects Limited & ...
2021 Latest Caselaw 3315 Cal

Citation : 2021 Latest Caselaw 3315 Cal
Judgement Date : 22 June, 2021

Calcutta High Court (Appellete Side)
Chitta Ranjan Das vs The Durgapur Projects Limited & ... on 22 June, 2021
 22.06.2021
Court No. 19
Item no.24
   CP
                                          WPA 10097 of 2021

                                      Chitta Ranjan Das
                                              vs.
                               The Durgapur Projects Limited & ors.

                                          (via video conference)

                             Mr. Siddhartha Sarkar
                             Mr. Hirak Roy

                                           ....for the petitioner.

                             Mr. Sujit Sankar Koley
                             Mr. Suprio Ranjan Saha
                             Mr. S. K. Mukherjee

                                               ....for the respondents.

The writ petitioner joined Durgapur Projects

Limited, a Government of West Bengal Enterprise, on

July 13, 1984. Durgapur Projects Limited is a State

under Article 12 of the Constitution of India. The

petitioner has alleged that the delay on the part of the

employer in paying the retirement benefits along with

leave encashment, etc. entitles the petitioner to claim

interest on all retiral benefits on account of delayed

payment. The right of retired employees to get interest

on account of delayed payment of pension, gratuity

and other retirement benefits was elaborately

discussed and upheld by the Hon'ble Apex Court in

the matter of S.K. Dua vs. State of Haryana & Anr.

reported in (2008) 3 SCC 44. Such right was declared

by the Hon'ble Apex Court to be a constitutional right.

The petitioner retired from service on February

28, 2018. The gratuity and leave encashment were

released on May 8, 2019. The petitioner made a

representation for payment of interest on account of

such delayed payment. The representation of the

petitioner was not responded to.

Aggrieved, the petitioner has moved this Court

under Article 226 of the Constitution of India and

prayed for interest on delayed payment of gratuity and

leave encashment. Reliance has been placed on a

decision of the Hon'ble Apex Court in the matter of

The State of Andhra Pradesh & Anr. vs. Smt. Dinavahi

Lakshmi Kameswari in Civil Appeal No. 399 of 2021.

The Hon'ble Apex Court at paragraph 14 of the said

judgement has categorically held that interest on

delayed payment of any salary due to any employee

was payable by the employer. Paragraph 14 of the said

judgment is quoted below:

"14. The direction for the payment of the deferred portions of the salaries and pensions is unexceptionable. Salaries are due to the employees of the State for services rendered. Salaries in other words constitute the rightful entitlement of the employees and are payable in accordance with law. likewise, it is well settled that the payment of the pension is for years of past service rendered by the pensioners to the State. Pensions are hence a matter of a rightful entitlement recognised by the applicable rules and regulations which govern the service of the employees of the State. The State Government has complied with the directions of this Court for the payment of the outstanding dues in two tranches. In so far as the interest is concerned, we are of the view that the rate of 12% per annum which as been fixed by the High Court

should be suitably scaled down. While learned counsel for the respondents submits that the award of interest was on account of the action of the Government which was contrary to law, we are of the view that the payment of interest cannot be used as a means to penalize the State Government. There can be no gain saying the fact that the Government which has delayed the payment of salaries and pensions should be directed to pay interest at an appropriate rate."

Mr. Sarkar, further places reliance on an order

of this Court by which the Durgapur Projects Limited,

the respondent, employer of the petitioner herein, had

been directed to pay interest on leave encashment as

also gratuity at the rate of 6% per annum from the

date of retirement to the date of actual payment.

Mr. Koley and Mr. Saha, learned Advocates who

appear on behalf of the respondents draw the

attention of this Court to an order of the Division

Bench of this Court passed in MAT No.108 of 2020

dated March 11, 2020. According to Mr. Koley,

although the Division Bench granted interest on

gratuity but did not award interest on leave

encashment. Mr. Koley further contends that the

financial condition of the respondent-company is in a

precarious condition and award of interest on gratuity

and leave encashment would cause them financial

hardship. It is next contended that the petitioner has

moved this Court belatedly, much after the payments

were received and accepted.

I have heard the contentions of the respective

parties.

The decision of the Hon'ble Division Bench was

passed prior to the decision of the Hon'ble Apex Court.

According to the Apex Court's decision, a retired

employee has the right to grant of interest on delayed

payment of salary and pension. Thus, the Hon'ble

Apex Court has decided the issue and in such event,

the Hon'ble Apex Court's judgment shall have an

overriding effect over the Division Bench Judgment.

Next, another learned Judge sitting in co-ordinate

jurisdiction has already passed an order in favour of a

similarly situated employee of the same company, who

is a respondent herein, thereby granting 6% interest

on account of delayed payment of interest and also

leave encashment. Such order has been accepted by

the respondent.

The Hon'ble Apex Court has already held in S.K.

Dua (supra) that an employee had a right under

Articles 14, 19 and 21 of the Constitution of India to

claim interest on delayed payment of retirement

benefits. Relevant paragraph is quoted below:-

"14. In the circumstances, prima facie, we are of the view that the grievance voiced by the appellant appears to be well founded that he would be entitled to interest on such benefits. If there are statutory rules occupying the field, the appellant could claim payment of interest relying on such rules. If there are administrative instructions, guidelines or norms prescribed for the purpose, the appellant may claim benefit of interest on that basis. But even in absence of

statutory rules, administrative instructions or guidelines, an employee can claim interest under Part III of the Constitution relying on Articles 14, 19 and 21 of the Constitution. The submission of the learned counsel for the appellant, that retiral benefits are not in the nature of 'bounty' is, in our opinion, well founded and needs no authority in support thereof. In that view of the matter, in our considered opinion, the High Court was not right in dismissing the petition in limine even without issuing notice to the respondents."

Leave encashment is also a retirement benefit,

which is granted to an employee in lieu of service

rendered. All retirement benefits are paid in

recognition of the sincere and long drawn service

rendered by an employee to the employer. It is neither

a charity nor gratis granted by an employer.

Moreover, the doctrine of Comity of Courts

persuades this Court to accept the decision of the co-

ordinate Bench dated April 16, 2021 passed in WPA

No.9030 of 2021. The reasons supplied by His

Lordship is accepted. The order of the Hon'ble Apex

Court has been considered and the order of the

Division Bench has been distinguished.

The Hon'ble Apex Court had observed in Neon

Laboratories Ltd. v. Medical Technologies Ltd, reported

in (2016) 2 SCC 672 that a Court must give due

deference to the enunciation of law made by another

Court unless the reasons assigned by such Court

giving the decision are contrary to law or

incomprehensible. A similar view was taken in the

decision of Nirendra Kumar Saha v. Steel Authority of

India Ltd reported in 2009 SCC OnLine Cal 619,

where it was held that the doctrine of Comity of

Courts demanded that Courts should adopt a

consistent and uniform approach towards

administration of justice by taking adequate care to

ensure elimination of conflicting orders.

In Union of India v. Tarmen Singh reported in

(2008) 8 SCC 648, the Apex Court held that in spite of

delay in filing an application for grant of interest on

gratuity and order retirement benefits, the delay would

not be fatal and shall not take away the claim of the

petitioner in getting interest on delayed payment.

Under such circumstances, this Court does not

find any reason to differ from the order of this Court

passed on an earlier occasion in favour of similarly

situated employees of the same respondent company.

This writ petition is disposed of with a direction

upon the respondents to pay 6% interest on the

gratuity as also the leave encashment benefits. Such

payment shall be made under separate heads for

gratuity and leave encashment, payable from the next

day of the date of superannuation up to the date of

payment.

Having considered the financial condition of the

respondent company this Court directs that the

payment should be made within a period of six

months from the date of communication of this order.

With the above observations, this writ petition is

disposed of.

All parties are directed to act on the basis of the

server copy of this order.

(Shampa Sarkar, 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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter