Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shyam Sundar Dewasi vs The Durgapur Projects Limited & ...
2022 Latest Caselaw 1645 Cal

Citation : 2022 Latest Caselaw 1645 Cal
Judgement Date : 29 March, 2022

Calcutta High Court (Appellete Side)
Shyam Sundar Dewasi vs The Durgapur Projects Limited & ... on 29 March, 2022
     60
29.03.2022
 Ct. No.23
     pg.
                        IN THE HIGH COURT AT CALCUTTA
                       CONSTITUTIONAL WRIT JURISDICTION
                                APPELLATE SIDE

                                   WPA 5335 of 2022

                                 Shyam Sundar Dewasi
                                          Vs.
                           The Durgapur Projects Limited & Ors.


                       Mr. Siddhartha Sarkar
                                  ... For the petitioner
                       Mr. Sujit Shankar Koley
                                   ... For the respondents

Affidavit of service filed in Court today is taken on

record.

The petitioner is a retired employee of Durgapur

Projects Limited (in short "DPL"), the respondent no.1, who

retired from services on 30th April, 2014. The petitioner is

claiming interest on delayed payment of gratuity and leave

salary. The petitioner on his retirement was entitled to

payment of gratuity and an amount on account of leave

salary aggregating to Rs.7,50,998/-. This figure is not in

dispute. The petitioner was paid this amount on 23rd

December, 2014. The date of payment is also not in

dispute. The petitioner says that there has been a delay of

about 7 months in making of the said sum of

Rs.7,50,998/- on account of gratuity and leave salary. The

petitioner, therefor, was entitled to interest for delayed

payment of gratuity as per the provisions of Section 7(3A)

of the Payment of Gratuity Act, 1972 (hereinafter referred

to as the "said Act") and interest on the same rate on leave

salary since the same is part of the retiral benefits.

The petitioner's cause to claim the principal sum

has accrued for the first time after his retirement on 30th

April, 2014. On the payment of the principal sum the

petitioner's cause to claim interest accrued on 23rd

December, 2014. The wrongful act that caused an injury

was complete on 23rd December, 2014. There is no

continuing wrong even though the damage resulting from

the act may continue. The injury caused by the wrongful

act does not continue. Thus, there is no continuous cause

to enable filing of the writ petition after eight years, the

writ petition having been filed only on 24th March, 2022.

There is, as such, a long delay in filing the writ petition

which disentitles the petitioner from claiming interest.

Although, the issues relating to claim of interest for

delayed payment as in the instant writ petition are

squarely covered by a recent judgment and order of this

Court dated 9th August, 2021 passed in WPA 11485 of

2021 (Kajal Pal v. The Durgapur Projects Ltd. & Ors.), but

the enormous delay in approaching the Court, however,

disentitles the petitioner from claiming interest. Nothing

has been pleaded to show that the petitioner's claim is a

continuing cause. In absence of the same the writ petition

is liable to be dismissed for long delay and laches on the

part of the petitioner in view of the ratio laid down in 2008

(8) SCC 648 (Union of India And Others vs. Tarsem Singh)

and 2016 (13) SCC 797 (Asger Ibrahim Amin vs. Life

Insurance Corporation of India) which, according to me, is

applicable in this case.

The writ petition is dismissed. 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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter