Citation : 2023 Latest Caselaw 6978 Cal
Judgement Date : 11 October, 2023
11.10.23
142 Ct. No.25
Sws.M
WPA 23298 of 2023
Madhai Chandra Ghosh
vs.
The State of West Bengal & Ors.
Mr. Gobinda Das Mitra
...for the petitioner
Ms. Deblina Chattaraj
Ms. Angana Dutta
...for the respondents-Corporation
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 petitioner
retired from service in October 31, 2009.
The writ petitioner prays for disbursement of
interest on the arrears of pay since April 01, 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
said arrears by five annual installments from
November 1, 2002. The petitioner was paid the said
arrears by 2008.
Mr. Mitra, learned counsel appearing on behalf
of the petitioner states that the petitioner 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.
The petitioner is entitled to claim such
interest. 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 23298 of 2023 stands
disposed of.
Since no affidavits have been called for in the
writ petition, the allegations contained therein be
deemed not to have been admitted by the
respondents.
All parties shall act on the server copy of this
order duly downloaded from the official website of
this Hon'ble Court.
Urgent certified website copies of this order, if
applied for, be made available to the parties subject
to compliance with all requisite formalities.
(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!