Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ratna Chattopadhyay vs Tn The State Of West Bengal & Ors
2022 Latest Caselaw 4289 Cal

Citation : 2022 Latest Caselaw 4289 Cal
Judgement Date : 18 July, 2022

Calcutta High Court (Appellete Side)
Ratna Chattopadhyay vs Tn The State Of West Bengal & Ors on 18 July, 2022
Court No. 13                     W.P.A. 11146 of 2022
18.07.2022

(Item No. 534) Ratna Chattopadhyay VS TN The State of West Bengal & Ors.

Mr. Sakti Pada Jana ... for the petitioner Ms. Mitali Mukherjee ....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 31.03.2008.

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

18.08.2014.

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 issued 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.

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 : MAIMS

 
 
Latestlaws Newsletter