Citation : 2022 Latest Caselaw 814 Cal
Judgement Date : 24 February, 2022
24.02.2022
ss W.P.A. 2398 of 2022
Rabindra Nath Das & ors.
Vs.
State of West Bengal & ors.
Mrs. Sabita Khutia (Bhunya) ... for the petitioners
Mr. Anirban Roy, Ld. G.P.
Mr. Raja Saha Mr. Biswabrata Basu Mallick ... for the State
Affidavit of service filed in Court be kept with the
record.
The writ petition has been filed by three petitioners
by depositing only one court fees.
I am of the opinion that all the three persons' cause
of action cannot be adjudicated in the same writ petition.
In view of the above, the order passed herein is
restricted in respect of the petitioner no.1 and the writ
petition is dismissed in respect of petitioner nos.2 and 3.
However, dismissal of the writ petition will not
stand in their way to approach this Court independently.
The grievance of the petitioner is that though he
refunded the employer's share of contribution in terms of
the notification published by the Government of West
Bengal on 13th June, 2014 the pension was released in
his favour on and from the date of refund of the
employer's share of contribution.
The petitioner submits that he is entitled to receive
pension on and from the date following his retirement.
The issue in the writ petition has been decided by
this Court in the matter of W.P.A. No.964 of 2022 (Sitala
Mandal (Chaudhury) Vs. State of West Bengal & ors.
The judgment passed in the aforesaid matter on 8th
February, 2022 will cover the present writ petition.
The 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.
W.P.A. 2398 of 2022 stands 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!