Citation : 2021 Latest Caselaw 21413 Mad
Judgement Date : 26 October, 2021
W.P.No.11475 of 2021
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 26.10.2021
CORAM
THE HONOURABLE MR.JUSTICE C.SARAVANAN
W.P.No.11475 of 2021
(Through Video Conferencing)
C.Ganesan ... Petitioner
Vs
The Tamil Nadu State Transport
Corporation (Coimbatore)Limited,
Rep by its Managing Director,
Mettupalayam Road,
Coimbatore – 641 043. ... Respondent
Prayer : Petition filed under Article 226 of the Constitution of India to issue a
Writ of Mandamus, to direct the respondent to pay interest to the petitioner
for the belated payment of P.F., Gratuity, and encashment of earned leave/sick
leave, at the rate of 12% per annum.
For Petitioner : Mr.V.Ajoy Khose
For Respondents : Mr.A.Sundaravadhanam
Standing Counsel
1
W.P.No.11475 of 2021
ORDER
This Writ Petition has been filed for a Writ of Mandamus, to direct the
respondent to pay interest to the petitioner for the belated payment of P.F.,
Gratuity, and encashment of earned leave/sick leave, at the rate of 12% 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. 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 above observation 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:-
W.P.No.11475 of 2021
“(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
respondents to consider the representation dated 09.03.2021 of the petitioner
and to pay the interest of the petitioner for the belated payment of P.F.,
Gratuity and Encashment of Earned leave/ Sick leave and other legal dues to
the petitioner in six equated monthly instalments commencing from 1st
December, 2021. No costs.
26.10.2021 (4/4) Index: Yes/ No Internet : Yes/No Speaking/Non-speaking Order jas
W.P.No.11475 of 2021
C.SARAVANAN,J.
Jas
To
The Managing Director, Tamil Nadu State Transport Corporation (Coimbatore)Limited, No.37, Mettupalayam Road, Coimbatore – 641 043.
W.P.No.11475 of 2021
26.10.2021
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!