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

R.Subramanian vs Tamil Nadu State Transport
2021 Latest Caselaw 21767 Mad

Citation : 2021 Latest Caselaw 21767 Mad
Judgement Date : 29 October, 2021

Madras High Court
R.Subramanian vs Tamil Nadu State Transport on 29 October, 2021
                                                                            W.P.No.22680 of 2021

                          IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                           DATED : 29.10.2021

                                                 CORAM

                                THE HON'BLE MR.JUSTICE C.SARAVANAN

                                          W.P.No.22680 of 2021

                                      (Through Video Conferencing)

              R.Subramanian                                             ... Petitioner

                                                    Vs.
              Tamil Nadu State Transport
                Corporation (Coimbatore) Limited,
              Represented by its Managing Director,
              Mettupalayam Salai, Coimbatore – 641 003.                 ... Respondent

              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 the
              petitioner Provident Fund, Gratuity, Earned Leave Salary and also to pay a
              sum of Rs.1,16,824/- towards difference in Gratuity and a sum of Rs.1,656/-
              towards difference in salary and with 6% per annum by taking his dearness
              allowance as Rs.1,656/- as per the revision of the dearness allowance from
              7% to 9% with effect from 01.07.2018, within a specified time.

                                   For Petitioner    : Mr.V.Ajoy Khose
                                   For Respondent    : Mr.A.Sundaravadhanam
                                                       Standing Counsel

                                                    ORDER

This Writ Petition has been filed for a Writ of Mandamus, to direct the

respondent to pay interest at the rate of 6% per annum for the belated

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

W.P.No.22680 of 2021

payment of the petitioner's Provident Fund, Gratuity, Earned Leave Salary

and and also to pay a sum of Rs.1,16,824/- towards difference in Gratuity and

a sum of Rs.1,656/- towards difference in salary and with 6% per annum by

taking his dearness allowance as Rs.1,656/- as per the revision of the

dearness allowance from 7% to 9% with effect from 01.07.2018 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 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

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

W.P.No.22680 of 2021

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 02.08.2021 of the petitioner

and to pay interest at the rate of 4% per annum for the belated payment of

Provident Fund, Gratuity, Earned Leave Salary and other legal dues to the

petitioner in six equated monthly instalments commencing from 1st

December, 2021. No costs.

29.10.2021 (2/4) Index : Yes/No Internet : Yes/No Speaking/Non-speaking Order arb

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

W.P.No.22680 of 2021

C.SARAVANAN,J.

arb

To

The Managing Director, Tamil Nadu State Transport Corporation (Coimbatore) Limited, Mettupalayam Salai, Coimbatore – 641 003.

W.P.No.22680 of 2021

29.10.2021 (2/4)

_____________ 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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter