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

Paramita Maity vs The State Of West Bengal & Ors
2022 Latest Caselaw 4897 Cal

Citation : 2022 Latest Caselaw 4897 Cal
Judgement Date : 29 July, 2022

Calcutta High Court (Appellete Side)
Paramita Maity vs The State Of West Bengal & Ors on 29 July, 2022

29.07.2022.

Item no. 544.

sp W.P.A. No. 11701 of 2022

Paramita Maity Versus The State of West Bengal & Ors.

Mrs. Sabita Khutia (Bhunya) ..For the petitioner.

Ms. Sanghamitra Nandi, Mr. Bidhan Biswas ...for the State

Affidavit of service filed in Court today is

taken on record.

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' husband retired from

service on attaining the age of superannuation

on 31.08.2008. The employee died on

08.10.2018.

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 18.09.2014.

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.

The teacher died on 08.10.2018 ad

accordingly the revised pension payment order is

required to be issued in favour of the widow of

the deceased employee.

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.

Accordingly, 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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter