Citation : 2021 Latest Caselaw 2415 Cal
Judgement Date : 25 March, 2021
Ct.
No. 25.03 W.P.A. 13256 of 2018
26 2021 Nita Ghosh
- Versus -
3 State of West Bengal & Ors.
akb
Mr. Ekramul Bari
Mr. Syed Mansur Ali ...For the Petitioner
Ms. Chaitali Bhattacharya
Mr. K.C. Kapas ...For the State Respondents
This matter relates to drawing of 'house rent allowance' (HRA) under ROPA, 2009.
By an order and judgment delivered on March 16, 2017 in WPA 1389 of 2018 (Mousumi Biswas & Ors. Vs. State of West Bengal & Ors.), I have held that payment of house rent
allowance cannot be disallowed to the petitioners (who are teachers) on the ground that their spouse is also drawing house rent allowance in a private organisation.
In the light of the said finding, various Audit Memos and Finance Department Memos have been struck down.
This writ petition is also disposed on the same basis and the judgment delivered on March 16, 2021 shall apply to this writ petition.
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 copy of the order, if applied for, be supplied to the petitioner on priority basis on compliance of necessary formalities.
( 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!