Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sukumar Hui vs The State Of West Bengal & Ors
2023 Latest Caselaw 5253 Cal

Citation : 2023 Latest Caselaw 5253 Cal
Judgement Date : 18 August, 2023

Calcutta High Court (Appellete Side)
Sukumar Hui vs The State Of West Bengal & Ors on 18 August, 2023
18.08.2023          IN THE HIGH COURT AT CALCUTTA
   DL-52           CONSTITUTIONAL WRIT JURISDICTION
   (PP)                  APPELLATE SIDE
                         WPA 13498 of 2023

                             Sukumar Hui
                                 Vs.
                    The State of West Bengal & Ors.

                  Mr. Srinjay Sengupta,
                  Mr. Saurav Roy,
                  Mr. Narattam Acharyya,
                  Mr. Ankush Ghosh,
                                           ....for the petitioner.

                  Ms. Angana Dutta
                                                 .....for WBTCL.


                 The petitioner seeks for benefits of third Career

             Advancement Scheme (CAS), pursuant to a memo

             dated March 13, 2001 vide no.3105-F of the Finance

             Department, Government of West Bengal.                The

             petitioner is an employee of West Bengal Transport

             Corporation Limited (WBTCL).

                 Under the 2001 memo, the petitioner claims to

             be entitled to three CAS benefits. The said memo was

             applicable to the State Government employees with

             effect from January 1, 2001. Under the said memo, a

             Government employee who completed 8 years of

             service without promotion would be given the first

             higher scale in relation to him (first CAS), second

             higher scale after completion of 16 years of service

             (second CAS) and the third higher grade/any non-
                            2




functional grade upon completion of 25 years of

service (third CAS).

       It         is    urged        on    behalf    of    the

respondent/Corporation that the petitioner is only

entitled to get two CAS benefits in terms of memo

dated June 21, 1990 effective from April 1, 1989,

issued by the Finance Department, Government of

West Bengal.

Under the said memo of 1990, a Government

employee who completed 10 years of service without

any promotion would get the benefits of first CAS. He

would also be entitled to second CAS benefit after

completion of 20 years.

Since the petitioner got a promotion to a

functional post he was not eligible for the first CAS

benefit. However, upon completion of 20 years of

service he was eligible for second CAS benefit with

reference to feeder post. Such benefits were given to

the petitioner.

Mr. Sengupta, learned counsel appearing on

behalf of the petitioner submits that the Hon'ble

Division Bench of this High Court clearly observed

that the appellant in APO No.139 of 2021

(Chandeshwar Singh vs. State of West Bengal &

Ors.) was held to be eligible for the benefits under

2001 memo.

The Hon'ble Division Bench held that the

benefits payable to the employees of WBTCL cannot

be restricted to a non-existent memo dated June 21,

1990 vide no.6075-F. The State respondents were

estopped from relying on the said non-existent memo.

Since in August 2007 the only memo that was in

existence was the one dated March 13, 2001 effective

from January 1, 2001, vide memo no.3015-F of 2001,

the benefits of third CAS should have been considered

to be given to the appellant. Therefore, it was held

that there was no infirmity in the guidelines prepared

by the Managing Director, WBTCL assuring the

employees of three CAS benefits, which were found to

be legally existing on August 24, 2007. The Hon'ble

Division Bench directed the Principal Secretary,

Department of Finance to consider the grievance of

the appellant on merits and in the light of the

observations made in the judgment passed by the

Hon'ble Division Bench.

Now, it is submitted by the parties that the

Principal Secretary considered the case of the

appellant and came to the finding that the memo

dated March 13, 2001 was only applicable to the State

Government employees and not the employees of the

Corporation. Therefore, the third CAS benefits shall

not be conferred upon the appellant.

It is also informed that contempt proceedings are

pending against the Principal Secretary, Department

of Finance, Government of West Bengal for not taking

into account the observations made by the Hon'ble

Division Bench, in passing the reasoned order.

Considering the rival submissions of the parties

and the materials placed on record, this Court is of

the view that justice will be sub-served by directing

the Principal Secretary, Department of Finance/added

respondent to consider the representation of the

petitioner within 8 weeks from date upon giving the

petitioner a personal hearing.

The reasoned order shall be passed and

communicated within 2 weeks of passing thereof. In

passing the reasoned order, the Principal Secretary

will take into consideration the observations made by

the Hon'ble Division Bench in APO 139 of 2021, vide

judgment dated July 22, 2022.

It is made clear that the Principal Secretary will

consider the observations of the Division bench

regarding the fact that the memo dated June 21, 1990

has been held to be a non-existent memo and the

State respondents were estopped from relying on a

non-existent memo. The only existent memo in the

eye of law is the memo dated March 13, 2001

conferring three CAS benefits on employees of the

State. It has to be taken into consideration prior to

passing the reasoned order.

Furthermore, this Court observes that clauses 5

and 6 of the memo dated March 13, 2001 have to be

taken onto consideration. The aforesaid clauses of

the 2001 memo are set out hereinafter:-

"5. Other provisions of the existing Career Advancement Scheme as contained in this Department No.6075-F, dt.21.6.90 which are not inconsistent with the provisions of this memorandum shall continue to remain in force.

6. This will come into effect from 1.1.2001."

With the directions aforesaid, WPA 13498 of

2023 is disposed of.

All parties shall act on the server copies of

this order duly downloaded from the official

Website of this Hon'ble Court.

Urgent photostat certified copies of this order, if

applied for, be supplied to the parties upon

compliance of all necessary formalities.

(Lapita Banerji, 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