Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Nikunja Bihari Parida vs The State Of West Bengal & Ors
2022 Latest Caselaw 3969 Cal

Citation : 2022 Latest Caselaw 3969 Cal
Judgement Date : 5 July, 2022

Calcutta High Court (Appellete Side)
Nikunja Bihari Parida vs The State Of West Bengal & Ors on 5 July, 2022
     24
05.07.2022
 Ct. No.23
     sb.
                       IN THE HIGH COURT AT CALCUTTA
                      CONSTITUTIONAL WRIT JURISDICTION
                               APPELLATE SIDE

                                 WPA 12193 of 2022

                                Nikunja Bihari Parida
                                         Vs.
                           The State of West Bengal & Ors.

                     Mr.   Srinjay Sengupta,
                     Mr.   Sourav Roy,
                     Mr.   Narattam Acharyya,
                     Mr.   Ankush Ghosh
                                   ... For the petitioner.

                     Mr. Gausul Alam,
                     Md. Yusuf Ali
                                         ....For the State.

                     Mr. Niladri Bhattacharjee,
                     Mr. Debanjan Bhattacharyya,
                                       ... For the WBTC


                     Affidavit of service filed in Court today is taken
             on record.

                     The petitioner is an employee of Calcutta
             Tramways Company (1978) Ltd. (in short "CTC") now
             known as West Bengal Transport Corporation Limited
             (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") the
             benefit whereof was given to the petitioner by the
             memoranda respectively dated 23rd June, 2000 and 21st
             July,   2000.    The   petitioner   says   that   under   the
             memorandum dated 31st July, 2000, the petitioner was
             assured by the respondents that the arrears between 1st

April, 1997 and 31st March, 2000 shall be paid in five annual instalments, the first of which will be not before 1st November, 2002 with interest to be calculated from 1st April, 2000 at the rate applicable in case of provident fund. The petitioner has been paid the said arrears

between September, 2006 and January, 2008. The petitioner says that he is entitled to interest for this delay in paying the arrears. The petitioner's claim for interest accrued in terms of the memorandum dated 31st July, 2000 on the arrears amount from 1st April, 2000. The payment of arrears has been made with interest but not by five annual instalments on and from 1st November, 2002. The petitioner, therefor, became entitled to interest on the arrears amount for the delay beyond the scheduled date of payment as assured under the memorandum dated 31st July, 2000. This right accrued with the full and final payment of the arrears in January, 2008. The petitioner's right to claim this interest continued till up to his date of retirement when the employer was supposed to pay the interest along with his other retiral benefits. The petitioner is still in service, therefore, the claim to delayed payment of benefits is very much alive. Therefor, the petitioner becomes entitled to claim such interest. The petitioner has approached the Court for such relief without any inordinate delay.

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.).

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 of the annual instalments by which arrears were promised to be paid under the memorandum dated 31st July, 2000 which was finally paid in January, 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.)

 
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 : MAIMS

 
 
Latestlaws Newsletter