Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Gora Dutta & Ors vs The State Of West Bengal & Ors
2021 Latest Caselaw 5945 Cal

Citation : 2021 Latest Caselaw 5945 Cal
Judgement Date : 30 November, 2021

Calcutta High Court (Appellete Side)
Gora Dutta & Ors vs The State Of West Bengal & Ors on 30 November, 2021
     82
30.11.2021
 Ct. No.23
     pg.
                        IN THE HIGH COURT AT CALCUTTA
                       CONSTITUTIONAL WRIT JURISDICTION
                                APPELLATE SIDE

                                  WPA 18599 of 2021

                                  Gora Dutta & Ors.
                                          Vs.
                            The State of West Bengal & Ors.


                       Mr. Tapan Dutta Gupta
                       Mr. Parvej Anam
                                   ... For the petitioner

                       Mr. Niladri Bhattacharjee
                       Mr. Aditya Chaturvedi
                                    ... For the WBTC


                       Affidavit of service filed in Court today is taken on
             record.

                       The petitioners are retired employees of Calcutta
             Tramways Company (1978) Ltd. (in short "CTC") now
             known as West Bengal Transport Corporation (in short
             "WBTC"). They have joined in the instant writ petition to
             ventilate their individual independent cause pertaining to
             identical issue against the same set of respondents. The

petitioners claim interest on delayed payment of benefits under the Revision of Pay and Allowance Rules, 1998 (in short "ROPA 1998") which is applicable to them.

The court fees paid is found to be sufficient.

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.).

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 petitioners till actual payment of such arrears, less interest, if any, already paid, at the rate of 7% per annum to the petitioners 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.)

 
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