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

Sourendra Nath Banerjee vs The State Of West Bengal & Ors
2023 Latest Caselaw 3501 Cal

Citation : 2023 Latest Caselaw 3501 Cal
Judgement Date : 17 May, 2023

Calcutta High Court (Appellete Side)
Sourendra Nath Banerjee vs The State Of West Bengal & Ors on 17 May, 2023
17.05.2023             IN THE HIGH COURT AT CALCUTTA
   DL-130            CONSTITUTIONAL WRIT JURISDICTION
   (PP)                     APPELLATE SIDE
                            WPA 11925 of 2023

                          Sourendra Nath Banerjee
                                    Vs.
                       The State of West Bengal & Ors.


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

                     Mr. Niladri Bhattacharjee,
                     Ms. Sristi Paul
                                                     .....for WBTCL.

                     Mr. Sourav Chowdhury,
                     Ms. Sukla Das Chandra
                                                  .....for the State.



                     Affidavit of service filed in Court today is

             retained with the records.

                  The writ petitioner was 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 May 31,
             2014.
                  The writ petitioner prays for disbursement of
             interest on the arrears of pay 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' ).
                          2




     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 said arrears by five annual installments from
November 1, 2002.             The petitioner was paid the
said arrears by 2008.

     Mr.      Srinjay         Sengupta,             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. 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.

     The respondent shall pay interest from the

scheduled date of payment of the annual installments 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.

The writ petition, WPA 11925 of 2023 stands disposed of.

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.

All parties shall act on the server copies of this order duly downloaded from the official Website of this Hon'ble Court.

(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