Citation : 2023 Latest Caselaw 2530 Cal
Judgement Date : 13 April, 2023
13.04.2023
Court No.25
Item No.157
SD
WPA 7748 of 2023
Bimal Chandra Das
Vs.
The State of West Bengal and Ors.
Mr. Golam Mohammad
... For the Petitioner.
Mr. Niladri Bhattacharjee
Ms. Angana Dutta
... For the respondent WBTCL.
Affidavit of service filed by the petitioner is taken
on record.
The writ petitioner is an employee of the West
Bengal Transport Corporation Limited (in short "the
WBTCL") previously known as the Calcutta Tramways
Company (1978) Limited. The writ petitioner retired from his
service on November 30, 2011.
The writ petitioner prays for disbursement of
interest on the arrears of pay payable since April 1, 1997
to March 31, 2000. The writ petitioner prays for
calculation of interest from April 1, 2000.
The writ petitioner claims interest on delayed
payments for benefits under the Revision of Pay and
Allowance Rules, 1998 (in short, 'ROPA').
The petitioner also prays for the benefits under the
Office Memoranda dated June 23, 2000 and July 21, 2000.
The petitioner was required to be paid the arrears by
five annual instalments from November 1, 2002. The
petitioner was paid the said arrears by 2008.
Mr. Mohammad, learned counsel appearing on
behalf of the petitioner states that he is entitled to interest for
this delay in payment of arrears. The petitioner became
entitled to interest on arrears on account of delay beyond
the scheduled date of payment assured under the
Memorandum dated June 23, 2000 and July 21, 2000.
The petitioner is entitled to claim such interest. Due to
the assurance made by the employer/State, the claim of the
petitioner has attained a statutory colour. This Court is of the
view that the laws of limitation are not applicable in exercise
of jurisdiction under Article 226 of the Constitution of India
relying on a judgment passed by the Apex Court reported in
2022 Live Law (SC) 785 (State of Rajasthan & Ors. Vs. O.P.
Gupta). It has also been held in the said decision that the
Court cannot be oblivious to the difficulties of a retired
employee in approaching the Court, which could include
financial constraints.
The respondent shall pay interest from the
scheduled date of payment of the annual instalments by
which the arrears were promised to be paid under the
Memorandum dated July 21, 2000 till the date on which they
were finally paid in 2008.
Interest to be paid @ 7% per annum within a
period of three months from the date of communication
of this order without insisting of production of certified
copy thereof.
In default of the payment of the aforesaid interest
within a period of three months from date, the rate of interest
shall be increased to @ 8% per annum.
Since no affidavits have been invited in the writ
petition, the allegations in the writ petition be deemed not to
have been admitted by the parties.
The writ petition, WPA 7748 of 2023 is disposed of.
There will be no order as to costs.
All parties to act on the server copies of this
order duly downloaded from the official website of this
Hon'ble Court.
(Lapita Banerji, 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!