Citation : 2022 Latest Caselaw 1557 Cal
Judgement Date : 28 March, 2022
28.03.2022
(P.M) In The High Court At Calcutta Constitutional Writ Jurisdiction Appellate Side
WPA 1498 of 2016
Arati Koley Vs The State of West Bengal & Ors.
Mr. Dwarika Nath Mukherjee, Mr. Abhijit Basu ... for the petitioner.
Ms. Tuli Sinha ... 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 30.11.2011.
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 08.09.2014.
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 issue 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.
Affidavit of service kept with the record.
WPA 1498 of 2016 is 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!