Citation : 2022 Latest Caselaw 2064 Cal
Judgement Date : 19 April, 2022
19.04.2022 IN THE HIGH COURT AT CALCUTTA
Sl. No.70 CONSTITUTIONAL WRIT JURISDICTION
(PP) APPELLATE SIDE
WPA 6464 of 2022
Chirjum Gurung
Vs.
The State of West Bengal & Ors.
Mr. Srinjay Sengupta,
Mr. Saurav Roy,
Mr. Narattam Acharyya,
Mr. Ankush Ghosh
....for the petitioner.
Mr. Himadri Sikhar Chakraborty,
Mr. Sougata Mitra
....for the State.
Ms. Deblina Chattaraj
....for WBTC.
Affidavit of service filed in Court today is taken
on record.
The petitioner is a retired employee of Calcutta
Tramways Company (1978) Ltd. (in short "CTC") now
known as West Bengal Transport Corporation (in
short "WBTC"). The petitioner claims interest on
delayed payment of benefits under the Revision of Pay
and Allowance Rules, 1998 (in short "ROPA 1998")
which is applicable to him. The petitioner retired
from services on 31st May, 2021. There is as such no
inordinate delay or laches on the part of the petitioner
in claiming the benefits.
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.).
2
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
scheduled date of payment on the amounts paid to the petitioner till 2008 or till the date of actual payment of such arrears, whichever is earlier, less interest, if any, already paid, at the rate of 7% per annum to the petitioner 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.)
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!