Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

S.Ramalingam vs The Managing Director
2021 Latest Caselaw 18235 Mad

Citation : 2021 Latest Caselaw 18235 Mad
Judgement Date : 6 September, 2021

Madras High Court
S.Ramalingam vs The Managing Director on 6 September, 2021
                                                                                    W.P.No.18523 of 2021

                                   IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                DATED : 06.09.2021

                                                  CORAM
                                   THE HONOURABLE MR.JUSTICE C.SARAVANAN

                                                 W.P.No.18523 of 2021

                                            (Through Video Conferencing)

                    S.Ramalingam                                                 ... Petitioner

                                                         Vs

                    1.The Managing Director,
                      Tamil Nadu State Transport Corporation
                        (Villupuram) Limited,
                      Vazhuthareddy,
                      Villupuram-605 602.

                    2.The General Manager,
                      Tamil Nadu State Transport Corporation
                        (Villupuram) Limited,
                      Kanchipuram Division,
                      Karaipettai,
                      Kanchipuram-631 552.

                    3.The Administrator,
                      Tamil Nadu State Transport Corporaqtion
                        Employees Post Retirement Welfare Fund Scheme,
                      Thiruvalluvar House,
                      Pallavan Salai,
                      Chennai-600 002.                                          ... Respondents

                    Prayer : Petition filed under Article 226 of the Constitution of India to issue a
                    Writ of Mandamus, directing the Respondents to pay the interest amount for

https://www.mhc.tn.gov.in/judis/
                    1
                                                                                      W.P.No.18523 of 2021

                    Rs.13,01,164/-, for the Petitioner's delayed payment of Gratuity amount,
                    Commutation amount and Encashment of Leave amount with 6% interest per
                    annum till the date of payment and also the Petitioner's 11 days salary for the
                    period of 21.05.2018 to 31.05.2018, as per the Petitioner's representation
                    dated 10.01.2020.


                                       For Petitioner    : Mr.R.Anbalagan

                                       For Respondents : Mr.C.S.K.Sathish

                                                           ORDER

Though this writ petition has been filed for a Mandamus, to direct the

respondents to pay the interest at the rate of 6% per annum of Rs.13,01,164/-,

for the Petitioner's delayed payment of Gratuity amount, Commutation

amount and Encashment of Leave amount till the date of payment and also

the Petitioner's 11 days salary for the period of 21.05.2018 to 31.05.2018, as

per the Petitioner's representation dated 10.01.2020, in terms of the decision

of this Court in W.P.No.15886 of 2020 vide order dated 19.01.2021, it is

noticed that this view has been subsequently modified in W.P.No.506 of 2021

vide order dated 24.03.2021 considering the constraints of the State Finance

due out break of Covid-19 Pandemic with the following observations:-

“(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 https://www.mhc.tn.gov.in/judis/

W.P.No.18523 of 2021

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.”

2. Considering the same, this Writ Petition is disposed by directing the

respondents to pay interest at the rate of 4% per annum to the petitioner for

the belated payment of gratuity amount etc., within a period of six months in

six equated monthly instalments.

3. This Writ Petition stands disposed of with the above observations.

No costs.

06.09.2021

Index: Yes/ No Internet : Yes/No Speaking/Non-speaking Order jas

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

W.P.No.18523 of 2021

C.SARAVANAN,J.

jas

To

1.The Managing Director, Tamil Nadu State Transport Corporation (Villupuram) Limited, Vazhuthareddy, Villupuram-605 602.

2.The General Manager, Tamil Nadu State Transport Corporation (Villupuram) Limited, Kanchipuram Division, Karaipettai, Kanchipuram-631 552.

3.The Administrator, Tamil Nadu State Transport Corporaqtion Employees Post Retirement Welfare Fund Scheme, Thiruvalluvar House, Pallavan Salai, Chennai-600 002.

W.P.No.18523 of 2021

06.09.2021

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