Citation : 2021 Latest Caselaw 1642 Cal
Judgement Date : 3 March, 2021
03-03-2021
ct no. 13
Sl.28
pk
WPA 3936 of 2020
(Through Video Conference)
Md. Emajuddin Mandal
-Versus-
The State of West Bengal & Ors.
Mr. Manas Kumar Ghosh,
Ms. Susmita Dey (Basu),
Mr. Arabinda Maji
.... For the petitioner
Ms. Sonal Sinha,
Mr. Sumit Roy
... for the WBSMIC
The petitioner retired from service of the
respondent no.3 West Bengal State Minor
Irrigation Corporation Limited on August 31, 2017
as an Operator.
A recovery of a sum of Rs. 69,553/- was
effected from his dues. The amounts paid under
the MCA Scheme wrongfully allowed to the
petitioner in the year 2011 with effect from the
year 2009 was recovered. It was found that the
petitioner has already availed two increments
under the previous CA Scheme. The Government
by a Memorandum dated 09.08.2018 had directed
all Bodies under the State to effect recovery from
their employees, who had been wrongfully allowed
MAC benefits in the year 2011.
It is further averred by the Corporation that
the petitioner and three others, in fact, were
granted third increment under the aforesaid MCA
Scheme only in view of a continuous agitation and
despite the fact that they were not entitled to the
same.
A similar issue has been dealt with by a Co-
ordinate Bench of this Court in its order dated
12.12.2019 passed in WP 15863 (W) of 2019.
For the reasons already mentioned in the
said order dated 12.12.2019 (supra), the
deduction made by the Respondents the case of
the petitioner is set aside. The respondent
Corporation shall pay differential amount (the
amount payable less the amount actually paid)
with interest @ 8% per annum on and from the
date of retirement till the date of actual payment.
The actual payment of sum of Rs. 9,84,354/- shall
also carry interest @ 8% per annum and shall be
paid to the petitioner from the date of
superannuation till the date of actual payment.
With the aforesaid observations, the instant
writ petition is disposed of.
There shall be no order as to costs.
Urgent photostat certified copy of this
judgment, if applied for, be given to the parties
upon compliance of all formalities.
(Rajasekhar Mantha, 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!