Citation : 2022 Latest Caselaw 4931 Cal
Judgement Date : 1 August, 2022
01.08.2022 Court No.13 Item No.550 AP
WPA 12079 of 2022
Nihar Ranjan Ta Vs.
State of West Bengal and Ors.
Mr. Ashis Kumar Paul ... For the Petitioner.
Mr. Somraj Dhar ... For the State.
Affidavit of service filed in Court today is
taken on record.
The issue to be decided in the present writ
petition is whether an employee will be entitled to
receive pension on and from the date following
retirement or from the date of refund of the
employer's share of contribution.
The petitioner retired from service on
attaining the age of superannuation on
31.12.2008.
In response to the notification published by
the School Education Department being No. 79-
SE(L)/SL/5S-56/13(Pt-V) dated 13th June, 2014
issued in compliance of the direction passed by the
Hon'ble Special Bench of this Court in the
judgment dated 16th July, 2013 in the matter of
District Inspector of Schools (S.E.), Kolkata -Vs-
Abhijit Baidya the petitioner exercised option to
switch over from CPF to GPF and refunded the
employer's share of contribution with interest and
additional interest on 14.08.2014.
Pension Payment Order was issued in
favour of the petitioner with effect from the date of
refund of the employer's share of contribution.
The petitioner claims that pension ought to
have been released on and from the next date of
retirement and not from the date of refund of the
employer's share of contribution.
A similar issue has been decided by this
Court in the matter of WPA No. 964 of 2022 (Sitala
Mandal (Chaudhuri) -Vs- State of West Bengal &
Ors.).
The judgment passed in the aforesaid
matter on 8th February, 2022 will cover the present
writ petition.
Instant writ petition is disposed of by
directing the Director of Pension, Provident Fund
and Group Insurance and the concerned Treasury
Officer to verify the records, and in the event, it is
found, that the petitioner exercised option and
refunded the employer's share of contribution
within the time specified in the notification dated
13th June, 2014, then steps shall be taken to issue
Revised Pension Payment Order in favour of the
petitioner with effect from the date following the
date of retirement on superannuation and to
release the pension in accordance with the Revised
Pension Payment Order. Such steps shall be taken
within a period of twelve weeks from the date of
communication of a copy of this order. Payment
shall positively be released immediately upon
issuance of the Revised Pension Payment Order.
Accordingly, the writ petition is disposed of.
Urgent certified photo copy of this order, if
applied for, be supplied to the parties expeditiously
on compliance of usual legal 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!