Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kamala Das vs The State Of West Bengal & Ors
2022 Latest Caselaw 1750 Cal

Citation : 2022 Latest Caselaw 1750 Cal
Judgement Date : 4 April, 2022

Calcutta High Court (Appellete Side)
Kamala Das vs The State Of West Bengal & Ors on 4 April, 2022

04.04.2022 RUP

W.P.A. 5447 of 2022

Kamala Das

Vs.

The State of West Bengal & Ors..

Ms. Sreyasree Chowdhury. ... for the petitioner.

Md. Mansoor Alam.

... for the State.

The affidavit of service filed in Court today is

kept on record.

The petitioner was an approved Kitchen

Attendant of Sabang Sajanikanta Mahavidyalay who

retired from service on 31.03.2005. The petitioner had

completed all pension- related formalities. However, the

concerned authorities delayed and released the gratuity

as well as arrear pension amount on 28.02.2017. The

petitioner herein seeks interest to be paid on the gratuity

as well as arrear pension amount for the interim period of

delay in receipt of the arrear pension amount. There is a

considerable delay in filing of the writ petition, which the

petitioner seeks to justify by stating that there is no

statutory period of limitation and none of the parties have

suffered due to the delay. It is the submission of the

petitioner that accordingly the petition should be allowed.

The petitioner relies upon an order in W.P.

17557 (W) of 2017 (Narayan Chandra Saha Vs. State of

West Bengal and others) wherein a co-ordinate Bench

had relied upon the Supreme Court judgment in the case

of Union of India vs. Tarsem Singh reported in (2008) 8

SCC 648 on the issue of limitation relating to payment or

refixation of pay or pension wherein the Apex Court had

held that relief may be granted in spite of delay as it does

not affect the rights of the third party.

In view of the above and after hearing the

learned counsel for the petitioner, I direct the Director of

Pension, Provident Fund and Group Insurance,

Government of West Bengal as also the concerned

Treasury Officer to pay interest to the petitioner @ 8 per

cent per annum on the gratuity as well as arrear pension

amount calculated from 01.04.2005 till the date of

payment. Such payment is to be made within a period of

eight weeks from the date of communication of this order.

This writ petition is accordingly disposed of

without any order as to costs.

Since no affidavit is called for, the allegations

made in the writ petition are deemed to have been

denied.

Urgent photostat certified copy of this order, if

applied for, be made available to the parties upon

compliance with the requisite formalities.

(Moushumi Bhattacharya, 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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter