Citation : 2021 Latest Caselaw 3298 Mad
Judgement Date : 10 February, 2021
W.A(MD)No.1102 of 2014
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
DATED: 10.02.2021
CORAM:
THE HONOURABLE MRS.JUSTICE PUSHPA SATHYANARAYANA
AND
THE HONOURABLE MRS.JUSTICE S.KANNAMMAL
W.A(MD)No.1102 of 2014
and
M.P(MD)No.2 of 2014
1.The Tamil Nadu State Transport Corporation
(Kumbakonam) Limited,
Rep. by its Managing Director,
New Railway Station Road,
Kumbakonam,
Thanjavur District. ... Appellant No.1/Respondent No.1
2.The General Manager,
Tamil Nadu State Transport Corporation
(Kumbakonam) Limited,
Kumbakonam Region,
Kumbakonam. ... Appellant No.2/Respondent No.2
3.The Administrator,
Tamil Nadu State Transport Corporation
Pension Fund Trust,
Thiruvalluvar House,
Pallavan Salai,
Chennai – 600 002. ... Appellant No.3/Respondent No.3
Vs.
C.Somasundaram ... Respondent/Petitioner
Prayer: Writ Appeal filed under Clause 15 of the Letters Patent, against
the order dated 19.09.2013 in W.P(MD)No.14433 of 2013.
http://www.judis.nic.in
1/5
W.A(MD)No.1102 of 2014
For Appellants : Mr.D.Saravanan
For Respondents : Mr.A.Rahul
JUDGMENT
(Judgment of the Court was delivered by PUSHPA SATHYANARAYANA,J.)
This Writ Appeal is directed against the order dated 19.09.2013
passed in W.P(MD)No.14433 of 2013.
2. The writ petition was originally filed by the retired employee of
the Tamil Nadu State Transport Corporation, Kumbakonam Limited,
claiming his terminal benefits, which had not been paid to him despite
number of representations made by him. The writ petition was allowed by
the learned Single Judge on 19.09.2013, directing the appellants herein to
settle all the terminal benefits to the writ petitioner with 6% interest.
3. Aggrieved by the said order, the above writ appeal was filed by
the Transport Corporation. It is also stated that contempt petition in
Cont.P(MD)No.156 of 2014 was filed for the non-compliance of the order
passed in the writ petition.
4. When the writ appeal was taken up for hearing, the learned
counsel appearing for the appellants would submit that in the contempt
petition, it was already represented by the writ petitioner that the entire http://www.judis.nic.in
W.A(MD)No.1102 of 2014
terminal benefits due to him have been settled on various dates. The
same was recorded and the contempt petition was closed on 22.09.2014,
which was pursuant to the filing of the above writ appeals.
5. The learned counsel appearing for the appellants has also
produced a Tabular Column, which would go to show that the writ
petitioner has been paid the terminal benefits with interest.
6. The learned counsel appearing for the writ petitioner/respondent
also acknowledges the same.
7. In view of the above, the writ appeal is dismissed as infructuous.
No Costs. Consequently, connected Miscellaneous Petition is closed.
[P.S.N.,J] [S.K.,J.] 10.02.2021 Index :Yes/No Internet :Yes/No pm
http://www.judis.nic.in
W.A(MD)No.1102 of 2014
Note :
In view of the present lock down owing to COVID-19 pandemic, a web copy of the order may be utilized for official purposes, but, ensuring that the copy of the order that is presented is the correct copy, shall be the responsibility of the advocate / litigant concerned.
http://www.judis.nic.in
W.A(MD)No.1102 of 2014
PUSHPA SATHYANARAYANA,J.
and S.KANNAMMAL,J.
pm
Judgment made in W.A(MD)No.1102 of 2014
10.02.2021
http://www.judis.nic.in
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!