Citation : 2021 Latest Caselaw 21825 Mad
Judgement Date : 1 November, 2021
W.P.No.23468 of 2021
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 01.11.2021
CORAM
THE HON'BLE MR.JUSTICE C.SARAVANAN
W.P.No.23468 of 2021
(Through Video Conferencing)
M.Selvaraj ... Petitioner
Vs.
1.Tamil Nadu State Transport
Corporation (Salem) Limited,
Represented by its Managing Director,
No.12, Ramakrishna Road,
Salem – 7.
2.Tamil Nadu State Transport Corporations
Employees' Pension Fund Trust,
Represented by its Administrator,
Thiruvalluvar Illam, Pallavan Salai,
Chennai – 600 002. ... Respondents
Prayer: Writ Petition filed under Article 226 of Constitution of India, for
issuance of a Writ of Mandamus directing the respondent to pay the
petitioner interest at the rate of 6% per annum for the belated payment of his
Provident Fund, Gratuity, Commuted Value of Pension and Earned Leave
Salary, to pay him wages towards 30 days of earned leaves surrendered by
the petitioner, while he was in service; to settle the amounts payable under
the Social Security Scheme, Family Benefit Fund, IRT Contributions and to
refund of contributions under the Post Retirement Benefit Scheme, together
with interest at the rate of 6% within a specified time.
___________
https://www.mhc.tn.gov.in/judis
Page No. 1 of 5
W.P.No.23468 of 2021
For Petitioner : Ms.H.Nandhini
For Respondents : Mr.D.Raghu
Standing Counsel
ORDER
This Writ Petition has been filed for a Writ of Mandamus, to direct the
respondents to pay interest at the rate of 6% per annum for the belated
payment of the petitioner's Provident Fund, Gratuity, Commuted Value of
Pension and Earned Leave Salary, to pay wages towards 30 days of earned
leaves surrendered by the petitioner, while he was in service, to settle the
amounts payable under the Social Security Scheme, Family Benefit Fund,
IRT Contributions and to refund of contributions under the Post Retirement
Benefit Scheme, together with interest at the rate of 6% per annum in terms
of the decision of the First Bench of the Madurai Bench of this Court in
W.A.(MD)Nos.383 to 457 of 2015.
2. The First Bench of the Madurai Bench of this Court, in the above
case, has directed the State Transport Corporation to settle the terminal
benefits of its employees in 12 equal monthly installments and to pay
interest at the rate of 6% on the terminal benefits payable to the workman.
___________ https://www.mhc.tn.gov.in/judis
W.P.No.23468 of 2021
The First Bench of the Madurai Bench of this Court has also held that
workman is entitled to 18% interest for the defaulted period of installments.
3. It is noticed that though the decision of the First Bench of the
Madurai Bench of this Court was followed by a learned Single Judge in
W.P.No.15886 of 2020 vide order dated 19.01.2021, the learned Single
Judge has subsequently modified the views in W.P.No.506 of 2021 vide
order dated 24.03.2021 considering the constraints of the State Finance due
to the outbreak of Covid-19 with the following directions:-
“(i) Respondent/Transport Corporation is directed to pay interest @ 4% per annum to the Petitioner for the belated payment of gratuity, leave salary and communication of pension amount that are yet to be settled, in six equal monthly instalments, commencing 01.04.2021.
(ii) 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.”
4. Considering the same, this Writ Petition is disposed by directing the
respondent to consider the representation dated 03.08.2021 of the petitioner
and to pay interest at the rate of 4% per annum for the belated payment of
___________ https://www.mhc.tn.gov.in/judis
W.P.No.23468 of 2021
Provident Fund, Gratuity, Commuted Value of Pension, Earned Leave Salary
and other legal dues to the petitioner in six equated monthly instalments
commencing from 1st December, 2021.
5. In case the petitioner is also entitled to Earned Leave surrendered by
the petitioner, the same shall also be paid by the respondents at the rate of
4% per annum along with the aforesaid amounts. No costs.
01.11.2021 (8/8) Index : Yes/No Internet : Yes/No Speaking/Non-speaking Order
arb
To
1.The Managing Director, Tamil Nadu State Transport Corporation (Salem) Limited, No.12, Ramakrishna Road, Salem – 7.
2.The Administrator, Tamil Nadu State Transport Corporations Employees' Pension Fund Trust, Thiruvalluvar Illam, Pallavan Salai, Chennai – 600 002.
___________ https://www.mhc.tn.gov.in/judis
W.P.No.23468 of 2021
C.SARAVANAN,J.
arb
W.P.No.23468 of 2021
01.11.2021 (8/8)
___________ https://www.mhc.tn.gov.in/judis
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!