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

Sri Shyama Prosad Kundu vs The Durgapur Projects Limited & ...
2021 Latest Caselaw 3373 Cal

Citation : 2021 Latest Caselaw 3373 Cal
Judgement Date : 24 June, 2021

Calcutta High Court (Appellete Side)
Sri Shyama Prosad Kundu vs The Durgapur Projects Limited & ... on 24 June, 2021
24.06.2021
   srm
                                  W.P.A. No. 10003 of 2021

                                Sri Shyama Prosad Kundu
                                          Vs.
                           The Durgapur Projects Limited & Ors.

                         Mr. Ayan Banerjee,
                         Mr. Suman Banerjee
                                                           ...for the Petitioner.
                         Mr. Sujit Shankar Koley,
                         Mr. Supriya Ranjan Saha
                                                       ...for the Respondents.

The writ petitioner joined Durgapur Projects Limited, a

Government of West Bengal Enterprise, on August 18, 1980.

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 June 30, 2018. The

gratuity and leave encashment were released on February 7,

2020. 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. Banerjee, 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