Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

K.Balasubramanian vs The Tamil Nadu State Transport ...
2021 Latest Caselaw 14662 Mad

Citation : 2021 Latest Caselaw 14662 Mad
Judgement Date : 22 July, 2021

Madras High Court
K.Balasubramanian vs The Tamil Nadu State Transport ... on 22 July, 2021
                                                                     W.A.(MD)No.1415 of 2021

                       BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                               DATED: 22.07.2021

                                                   CORAM:

                               THE HONOURABLE MR.JUSTICE T.S.SIVAGNANAM
                                                        and
                                   THE HONOURABLE MRS.JUSTICE S.ANANTHI
                                          W.A.(MD)No.1415 of 2021


                     K.Balasubramanian                                  ... Appellant
                                                        Vs.


                     1.The Tamil Nadu State Transport Corporation Limited,
                        Represented by its Managing Director,
                        Coimbatore Division,
                        No.37, Mettupalayam Road,
                        Coimbatore - 641 043.


                     2.The General Manager,
                        The Tamil Nadu State Transport Corporation Limited,
                        Thiruppur Region,
                        Kankeyam Road,
                        Thiruppur District - 641 607.


                     3.The Administrator,
                        The Tamil Nadu State Transport Corporation
                        Employees Pension Fund Trust,
                        Thiruvalluvar Illam,
                        Pallavan Salai,
                        Chennai - 600 002.                              : Respondents
https://www.mhc.tn.gov.in/judis/
                     1/6
                                                                            W.A.(MD)No.1415 of 2021




                     PRAYER: Writ Appeal filed under Clause 15 of Letters Patent Act,

                     praying to set aside the order dated 25.03.2021 passed in

                     W.P.(MD).No.6740 of 2021.

                                    For Appellant     : Mr.A.K.Thangavelu
                                    For Respondents : Mr.R.Raja Mohan
                                                       Standing Counsel for Transport


                                                JUDGMENT

************* [Judgment of the Court was delivered by T.S.SIVAGNANAM, J.]

Heard Mr.A.K.Thangavelu, learned Counsel appearing for the

appellant, Mr.R.Raja Mohan, learned Standing Counsel appearing

for the respondents.

2.This Writ Appeal is directed against the order in W.P.

(MD)No.6740 of 2021 dated 25.03.2021.

3.Identical impugned orders were considered for their

correctness by us in W.A.(MD)Nos.1349 & 1350 of 2021 and the

Writ Appeals were allowed by judgment dated 12.07.2021. The

operative portion of the judgment reads as follows:

“4.The appellants who are the retired workmen of the respondent Corporation are not aggrieved by the entirety of the https://www.mhc.tn.gov.in/judis/

W.A.(MD)No.1415 of 2021

impugned order, but only insofar as it has declined the payment of interest on the belated payment of Provident Fund and Earned Leave Salary. Undisputed facts are that the appellant V.Rajendran retired during June 2019 and the appellant S.Gnanasekaran retired in April 2019 and their retirement benefits were settled only on 30.01.2021. So far as the gratuity is concerned, since it is a reward for the past services and not a bounty, statutorily the respondent Corporation is bound to pay interest. Therefore, the learned Single Bench rightly directed for payment of interest at 6% p.a. on the belated payment of gratuity.

5.So far as the Provident Fund and Earned Leave Salary are concerned, the learned Single Bench has denied the same on the ground of pandemic. This, in our considered view, is untenable because, the Provident Fund and Earned Leave Salary have also been held to be retirement benefits and any delay in settling the same would attract interest payable for the delay.

The decision of the Hon'ble Supreme Court in S.K.Dua Vs. State of Haryana and another in Civil Appeal No.184 of 2008 dated 09.01.2008, will come to the aid and https://www.mhc.tn.gov.in/judis/

W.A.(MD)No.1415 of 2021

assistance of the appellants. Therefore, we are of the clear view that the delay in payment of Provident Fund and Earned Leave Salary also to be compensated by payment of interest, which we fix at 6% p.a. It is submitted before us that insofar as appellant Rajendran, the retirement benefits were settled 21 months after he retired and insofar as Gnanasekaran, it was settled after 19 months he retired from service.

6.In the light of the above, these Writ Appeals are allowed and that portion of the impugned orders declining grant of interest on belated payment of Provident Fund and Earned Leave Salary is set aside and the respondent Corporation is directed to pay interest at the rate of 6% p.a. for the period of delay. This direction be complied with within a period of six [6] weeks from the date of receipt of a copy this judgment. However, there shall be no order as to costs.”

4.Following the above decision, this Writ Appeal is also

disposed of with the direction to the Respondent Corporation to pay

interest at the rate of 6% p.a. for the period of delay. This direction

be complied with within a period of six [6] weeks from the date of

https://www.mhc.tn.gov.in/judis/

W.A.(MD)No.1415 of 2021

receipt of a copy of this judgment. However, there shall be no order

as to costs.

                                                         [T.S.S., J.]   &    [S.A.I., J.]
                                                                  22.07.2021
                     Index         : Yes / No
                     Internet: Yes / No
                     MR



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.

To

1.The Managing Director, Tamil Nadu State Transport Corporation Limited, Coimbatore Division, No.37, Mettupalayam Road, Coimbatore - 641 043.

2.The General Manager, The Tamil Nadu State Transport Corporation Limited, Thiruppur Region, Kankeyam Road, Thiruppur District - 641 607.

https://www.mhc.tn.gov.in/judis/

W.A.(MD)No.1415 of 2021

T.S.SIVAGNANAM., J.

and S.ANANTHI., J.

MR

3.The Administrator, The Tamil Nadu State Transport Corporation Employees Pension Fund Trust, Thiruvalluvar Illam, Pallavan Salai, Chennai - 600 002.

JUDGMENT MADE IN W.A.(MD)No.1415 of 2021

22.07.2021

https://www.mhc.tn.gov.in/judis/

 
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