Citation : 2023 Latest Caselaw 3313 Cal/2
Judgement Date : 5 December, 2023
OD-1 ORDER SHEET
IN THE HIGH COURT AT CALCUTTA
Constitutional Writ Jurisdiction
ORIGINAL SIDE
WPO/1642/2023
RASDULAL GOSWAMI
VS
THE STATE OF WEST BENGAL AND ORS
BEFORE:
The Hon'ble JUSTICE RAJASEKHAR MANTHA
Date : 5th December, 2023.
Appearance :
Mr. Debdutta Basu, Adv.
... for the petitioner.
Mr. Ashim Kr. Ganguly, Sr. Adv.
Mr. Tarak Karan, Adv.
... for the State.
Ms. Deblina Chattaraj, Adv.
Ms. Angana Dutta, Adv.
... for the respondent.
The Court: 1. Affidavit of service filed in Court today is taken on
record.
2. The writ petitioner was a permanent employee of West Bengal
Transport Corporation Limited (WBTCL), formerly known as The Calcutta
Tramways Company (1978) Ltd..
3. The writ petitioner retired from service with effect from April 30,
2016. The retiral dues to the tune of Rs.22,59,358 /- were paid on
September 21, 2016. The petitioner prays for interest on the delayed
payment of the retiral dues.
4. Mr. Basu, learned counsel appearing on behalf of the petitioner
submits that the petitioner has also prayed for interest on the delayed
payment of the differential amount of gratuity. The issue whether the
differential amount of gratuity will be paid from September 25, 2019 as
per the notification for (Revision of Pay and Allowance) Rules, 2019 or
from the date when the Corporation sought to implement the ROPA
benefits to its employees is pending adjudication before the Hon'ble
Division Bench. Therefore, the claim on account of interest on delayed
payment of the differential amount of gratuity may be considered at a
later date.
5. The issue of payment of interest on delayed payment of retiral
benefits has been considered by the Hon'ble Supreme Court in two
judgments reported in 2021 (11) SCC 543 (State of Andhra Pradesh &
Anr. Vs. Dinavahi Lakshmi Kameswari) and also in 2022 (4) SCC 627
(Dr. A.Selvaraj vs. CBM College & Ors.). In Selvaraj (supra) it was held
that the delay in payment of retiral benefits was due to no fault on the
part of the petitioner. It was an obligation on the part of the employer to
process the retiral benefits and pay the same within one month of the
date of the petitioner's retirement. Since the payment was not made
within one month, the interest was held to date back to the petitioner's
date of retirement.
6. 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. A beneficial reference may be made to an
order/judgment passed by the Hon'ble Division Bench in F.M.A. 3942 of
2016 (Amarnath Tiwari & Ors. Vs. State of West Bengal & Ors.). 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.
7. Accordingly, this Court directs interest at the rate of 6% per
annum to be paid to the petitioner from May 1, 2016 (being the date
subsequent to the date of retirement) till September 21, 2016 (the date
on which the actual payments were made).
8. Such payment of interest on the delayed payment of retiral dues
shall be paid within three months from date. In the event of default, the
rate shall stand increased to 8% per annum.
9. Insofar as the interest of delayed payment of differential gratuity,
the issue is pending before a Division Bench of this Court in
APOT/243/2022 along with cross objection being OCOT/1/2023.
10. The issue before the Hon'ble Division Bench is as to from which
date the interest would be payable on account of delayed payment of
differential gratuity.
11. The aforesaid issue of interest differential payment of gratuity and
the period of computation thereof shall abide by the result of the decision
of the Division Bench referred to hereinabove.
12. In that view of the matter, nothing further remains to be
adjudicated in the writ petition.
13. The WPO/1642/2023 stands disposed of.
(RAJASEKHAR MANTHA, J.)
snn/mg
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!