Citation : 2022 Latest Caselaw 669 Cal
Judgement Date : 18 February, 2022
18.02.2022
SL No. 34
Court No. 24
(P.M)
WPA 28765 of 2015
Kshudiram Maiti
Vs
The State of West Bengal & Ors.
(Via Video Conference)
Mr. Subhrangsu Panda,
Ms. Ina Bhattacharya,
Ms. Mithu Singha Mahapatra.
... for the petitioner.
Mr. Tapan Kr. Mukherjee, Sr. Adv.
Ms. Debdooti Dutta
... for the State
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 31.05.2002.
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
2
contribution with interest and additional interest on
24.10.2014
.
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.
Affidavit of service kept with the record.
WPA 28765 of 2015 is disposed of.
Urgent photostat certified copy of this order, if
applied for, be given to the parties on completion of
usual formalities.
(Amrita Sinha, 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!