Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Tuku Das vs The State Of West Bengal And Ors
2022 Latest Caselaw 5177 Cal

Citation : 2022 Latest Caselaw 5177 Cal
Judgement Date : 8 August, 2022

Calcutta High Court (Appellete Side)
Tuku Das vs The State Of West Bengal And Ors on 8 August, 2022

08.08.2022 Court No.13 Item No.663 AP

WPA 12192 of 2022

Tuku Das VS.

The State of West Bengal and Ors.

Ms. Sabita Khutia Bhunya ... For the Petitioner.

Mr. Bipin Ghosh ... 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 28.02.2012.

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 28.08.2014.

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.

For the aforesaid purpose, the DI of Schools

concerned shall process the claim for arrears of

pension and make/forward a necessary

recommendation/sanction to the DPPG expeditiously.

The DPPG in turn shall act based on such

recommendation/sanction.

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.)

 
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