Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Debaprasad Karan vs The State Of West Bengal & Ors
2022 Latest Caselaw 4874 Cal

Citation : 2022 Latest Caselaw 4874 Cal
Judgement Date : 29 July, 2022

Calcutta High Court (Appellete Side)
Debaprasad Karan vs The State Of West Bengal & Ors on 29 July, 2022
29.07.2022
Court No.13
Item No592
Saswata
                                     WPA 11989 of 2022

                                     Debaprasad Karan
                                             VS.
                               The State Of West Bengal & Ors.

                Ms. Sudipa Biswas
                                                      ... For the Petitioner.

                Ms. Anjusri Mukherjee
                                                  ... For the State

                        Affidavit of service file in Court today is taken on

              record.

                        The petitioner was an Assistant Teacher of a high

              school, who retired on 31.10.2018. The first pension

              payment order was issued on 24.12.2018.            Under the

              ROPA Rules, 2019 there was revision of the pensionary

              and gratuity amount payable to the petitioner. The revised

              pension payment order was issued on 01.12.2020 and the

              revised gratuity and revised arrear pension amount was

              disbursed on 17.12.2020 in terms of ROPA, 2019.           The

              petitioner claims interest on delayed payment of the

              revised gratuity and revised arrear pension amount.

                         There is a considerable delay in filing of the writ

              petition, which the petitioner seeks to justify by stating

              that there is no statutory period of limitation and neither

              parties have suffered due to this delay. It is the

              submission of the petitioner that accordingly the petition

              should be allowed.

                        The petitioner relies upon an order in W.P. 17557

              (W) of 2017 (Narayan Chandra Saha vs. State of West

              Bengal & Ors.) wherein a co-ordinate Bench had relied

              upon the Supreme Court judgment in the case of Union of

              India vs. Tarsem Singh, reported in (2008) 8 SCC 648 on
                         2




the issue of limitation relating to payment or refixation of

pay or pension wherein the Apex Court had held that relief

may be granted in spite of delay as it does not affect the

rights of the third party.

        In view of the above and after hearing the learned

Counsel for the parties, I direct the Director of Pension,

Provident Fund and Group Insurance, Government of West

Bengal as also the concerned Treasury Officer to pay

interest to the petitioner @ 8% per annum on the revised

gratuity and revised arrear pension amount calculated on

and from 14.02.2020 till the date of actual payment. Such

payment is to be made within a period of eight weeks from

the date of communication of this order.

        With these observations, the writ petition is

disposed of.

        Since, no affidavit-in-opposition has been called

for, the allegations made in the writ petition are deemed to

have not been admitted by the respondents.

There will be no order as to costs.

Urgent photostat certified copy of this order, if

applied for, be given to the parties, on priority basis.

(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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter