Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

S.Manoharan vs The Management Of
2021 Latest Caselaw 6468 Mad

Citation : 2021 Latest Caselaw 6468 Mad
Judgement Date : 11 March, 2021

Madras High Court
S.Manoharan vs The Management Of on 11 March, 2021
                                                                                      W.P.No.6240 of 2021

                                   IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                       DATED: 11.03.2021

                                                              CORAM

                             THE HONOURABLE MR.JUSTICE S.VAIDYANATHAN

                                                       W.P.No.6240 of 2021

                 S.Manoharan                                                             ... Petitioner

                                                                  -vs-

                 The Management of
                 State Express Transport Corporation (Tamilnadu) Ltd
                 Rep. by its Managing Director,
                 Pallavan Salai,
                 Chennai 600 002.                                                        ... Respondent



                        Writ Petition filed under Article 226 of Constitution of India praying for
                 the issuance of a Writ of Mandamus, directing the respondent to pay the
                 petitioner           his   terminal/retirement     benefits   namely EPF Employee's
                 Contribution, Gratuity, Encashment of Leave, Refundable Deposits etc.,
                 together with 18% interest per annum within a time frame as may be fixed by
                 this Court.


                                      For Petitioner      :       Mr.V.Ajoy Khose

                                      For Respondent      :       Mr.K.Kathiresan
                                                                  Standing Counsel



                 Page No.1
https://www.mhc.tn.gov.in/judis/   of 8
                                                                                        W.P.No.6240 of 2021

                                                    ORDER

Petitioner herein, who retired from the services of the Respondent

Corporation on reaching the age of superannuation, has come up with the

above Writ Petition seeking a direction to the respondent to pay the

petitioner his terminal/retirement benefits namely EPF Employee's

Contribution, Gratuity, Encashment of Leave, Refundable Deposits etc.,

together with 18% interest per annum within a time frame as may be fixed by

this Court.

2. Heard the learned counsel on either side and perused the

material documents available on record.

3. It is an accepted position of law that, Gratuity and pension are

not bounties. The concern expressed by the Hon'ble Supreme Court that,

retirement dues must be paid in time, is reflected in the case of Dr.Uma

Agarwal vs. State of U.P., reported in (1999) 3 SCC 438, relevant portion of

which, reads as under:

“5.We have referred in sufficient detail to the Rules and instructions which prescribe the time-schedule for the various steps to be taken in regard to the payment of pension and other retiral benefits. This we have done to remind the various governmental departments of their duties

Page No.2 https://www.mhc.tn.gov.in/judis/ of 8 W.P.No.6240 of 2021

in initiating various steps at least two years in advance of the date of retirement. If the Rules/instructions are followed strictly, much of the litigation can be avoided and retired government servants will not feel harassed because after all, grant of pension is not a bounty but a right of the government servant. The Government is obliged to follow the Rules mentioned in the earlier part of this order in letter and in spirit. Delay in settlement of retiral benefits is frustrating and must be avoided at all costs. Such delays are occurring even in regard to family pensions for which too there is a prescribed procedure. This is indeed unfortunate. In cases where a retired government servant claims interest for delayed payment, the court can certainly keep in mind the time-schedule prescribed in the Rules/instructions apart from other relevant factors applicable to each case."

4. To understand the need for timely payment of retirement dues,

it is appropriate to consider the time limit prescribed under Section 4 of the

Payment of Gratuity Act, 1972, which reads as under:

“4.Payment of gratuity:

(1) Gratuity shall be payable to an employee on the termination of his employment after he has rendered continuous service for not less than five years,

(a) on his superannuation, or

(b) on his retirement or resignation, or

(c) on his death or disablement due to accident or disease;

Page No.3 https://www.mhc.tn.gov.in/judis/ of 8 W.P.No.6240 of 2021

Provided that the completion of continuous service of five years shall not be necessary where the termination of the employment of any employee is due to death or disablement:

Provided further that in the case of death of the employee, gratuity payable to him shall be paid to his nominee or, if no nomination has been made, to the heirs.

Explanation.- For the purposes of this section, disablement means such disablement as incapacitates an employee for the work which he was capable of performing before the accident or disease resulting in such disablement.

(2) to (6) ....”

5. Rule 45-A of the Tamil Nadu Pension Rules, 1978 provides

that, interest shall be payable on the belated payment beyond a period of two

months from the date of retirement of a Government Servant.

6. A Division Bench of this Court in the case of Government of

Tamil Nadu vs. M.Deivasigamani, reported in 2009 (3) MLJ 01, has held

that, an employee is entitled to interest on belated payment of pension and

other retiral benefits, even in the absence of statutory rules/administrative

instructions or guidelines and that, he can claim interest under Part III of the

Constitution of India, relying on Articles 14, 19 and 21 of the Constitution of

India.

Page No.4 https://www.mhc.tn.gov.in/judis/ of 8 W.P.No.6240 of 2021

7. In similar circumstances, the First Bench of this Court has

rendered a judgment dated 12.06.2015 in W.A.(MD) Nos.383 to 457 of

2015, issuing direction to the Transport Corporation to settle the terminal

benefits of its employees in equal monthly instalments and to pay 6% interest

on the terminal benefits payable to the employees.

8. Therefore, from the above decision, it is amply clear that,

belated payment of retirement benefits attract interest, which is to be paid by

the employer, beyond the period prescribed by the statutory rules.

9. Coming to the cases on hand, learned Standing Counsel

appearing for the Respondent submitted that the Respondent Corporation has

to satisfy the present working class as well as the retired employees with the

meagre amount allotted by the Government, on account of shortage of funds

and therefore, this Court may consider imposing a lesser rate of interest on

belated payment of retirement dues.

10. Taking note of the said submission and considering the fact that,

the entire world is shaken by the sudden impact of COVID-19 pandemic and

Page No.5 https://www.mhc.tn.gov.in/judis/ of 8 W.P.No.6240 of 2021

that, there is financial crisis all over the world, this Court has to see the

balance of convenience of the parties in the interest of justice, as such

abnoxious situation did not prevail when the aforesaid judgment was passed

by the Hon'ble Division Bench of this Court.

11. Thus, in view of the above and following the judgments passed

by the Division Bench of this Court, this Court feels it appropriate to issue

the following directions:

(i) Respondent is directed to settle the terminal benefits due to the Petitioner after adjusting the amount already paid to him, within a period of six weeks from the date of receipt of a copy of this order;

(ii) Respondent is directed to pay interest @ 4% per annum to the Petitioner for the belated payment of gratuity, leave salary and commutation of pension amount that are yet to be settled, in six equal monthly instalments, commencing 01.05.2021;

(iii) In case of delay in making instalments within the time stipulated supra, with reference to the judgment of the Division Bench of this Court (supra), interest payable for the period of delay shall be at 6% per annum.

Page No.6 https://www.mhc.tn.gov.in/judis/ of 8 W.P.No.6240 of 2021

12. It is made clear that, the aforesaid direction to pay interest for

the belated payment of terminal benefits will not preclude the employees to

question the computation of any of the terminal benefits, if the same is paid

less than the amount to which, he/she is entitled to receive and the retired

employees will be entitled to claim interest on the same at the rates, as held

by the Division Bench of this Court (supra).

The Writ Petition is disposed of accordingly. No costs.




                                                                                            11.03.2021
                 Index                      :     Yes/No
                 Speaking Order             :     Yes/No

                 vum

                 To:

                 The Management of

State Express Transport Corporation (Tamilnadu) Ltd Rep. by its Managing Director, Pallavan Salai, Chennai 600 002.

Page No.7 https://www.mhc.tn.gov.in/judis/ of 8 W.P.No.6240 of 2021

S.VAIDYANATHAN, J.

vum

Order in W.P.No.6240 of 2021

11.03.2021

Page No.8 https://www.mhc.tn.gov.in/judis/ of 8

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter