Citation : 2022 Latest Caselaw 6576 Mad
Judgement Date : 30 March, 2022
W.P.(MD).No.5588 of 2022
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
DATED:30.03.2022
CORAM:
THE HONOURABLE MR.JUSTICE KRISHNAN RAMASAMY
W.P.(MD).No.5588 of 2022
K. Monikantan ... Petitioner
vs.
1.Tamil Nadu State Transport
Corporation Ltd.,
Rep. by its Managing Director,
Thirunelveli Division, K.T.C.Nagar,
Thirunelveli – 627 011.
2. The General Manager,
Tamil Nadu State Transport
Corporation Ltd.,
Nagercoil Region, Rani Thottam,
Nagercoil,
Kanyakumari – 629 001.
3. The Administrator,
Tamil Nadu State Transport
Corporation Employees Pension
Pension Fund Trust,
Thiruvalluvar Illam, Pallavan Salai,
Chennai – 600 002. ... Respondents
PRAYER: Writ Petition is filed under Article 226 of the Constitution of
India for issuance of a Writ of Mandamus to issue a Writ of Mandamus
or any other appropriate writ or orders or directions in the nature of writ,
1/7
https://www.mhc.tn.gov.in/judis
W.P.(MD).No.5588 of 2022
directing the respondents to pay 6% Interest for the belated payment of
terminal benefits of P.F., Gratuity, Leave salary, and Commutation
payable to the Petitioner from the date of his retirement i.e. 31.03.2020
to til the date of actual payment made to him i.e. 02.06.2021 and all
other attendant benefits to him within the stipulated period and to pass
such other or further orders as this Court.
For Petitioner : Mr. A.K. Thangavelu
For Respondents : Mr. R. Rajamohan(R1)
Mr.A. Swaminathan(R2)
ORDER
Seeking a direction to the respondents to pay 6% Interest for the
belated payment of terminal benefits of P.F., Gratuity, Leave salary, and
Commutation payable to the Petitioner from the date of his retirement i.e.
31.03.2020 to till the date of actual payment made to him i.e. 02.06.2021
and all other attendant benefits to him, the petitioner is before this Court
with the present writ petition.
2.By consent of both sides, the writ petition itself is taken up for
final disposal at the stage of admission itself.
https://www.mhc.tn.gov.in/judis W.P.(MD).No.5588 of 2022
3.According to the petitioner, he was working as Special Grade
Driver in the respondent corporation. Though he retired on 31.03.2020,
on attaining the age of superannuation, his retirement benefits were
settled belatedly. Hence, the petitioner has made a representation to the
respondents on 10.02.2022, for interest on the belated payment of the
terminal benefits. Since the said representation has not been considered
so far, the petitioner is before this Court.
4.In this regard, the learned counsel for the petitioner referred to
the Division Bench judgment of this Court made in W.A.(MD) Nos.1883
to 1892 of 2021 dated 04.10.2021. Referring to the said judgment, he
would submit that the petitioner is entitled to 6% interest.
5.The learned counsel for the respondents submitted that due to
financial crisis they may be permitted to pay the interest on the belated
payment in monthly instalments.
6.Admittedly, the petitioner was retired from service on
31.03.2020, on attaining the age of superannuation. However, his
retirement benefits were settled belatedly.
https://www.mhc.tn.gov.in/judis W.P.(MD).No.5588 of 2022
7.The Division Bench of this Court in the case cited supra has held
as follows:
“8.When the appellant is liable to pay the surrender leave salary on the retirement of their employees, the delay in making payment of the leave salary is solely because of the appellants' inaction. The first respondent writ petitioner cannot be penalized for the wrong done by the appellant. Hence, the award of 6% interest on the surrender leave salary by the learned single Judge is perfectly correct. We do not find any ground to interfere with the orders passed by the learned single Judge. The writ appeals are devoid of merits and the same are dismissed. However, we make it clear that the reliefs granted by the learned single Judge in the writ petitions are confined only to the first respondent/writ petitioners, who have filed the writ petitions. No costs.
Consequently, connected miscellaneous Petitions are closed.”
8. As held by the Hon'ble Division Bench of this Court, when there
is a delay in payment of retirement benefits, the employee is entitled for
payment along with interest.
https://www.mhc.tn.gov.in/judis W.P.(MD).No.5588 of 2022
9.In view of the above, this Court is of the view that the petitioner
is entitled for the interest at the rate of 6% per annum. Therefore, this
Court directs the respondents to pay interest at the rate of 6% per annum
for the belated retirement benefits including Provident Fund, Gratuity,
commuted value of pension and terminal leave salary, from the date of
his retirement till the date on which the said terminal benefits were
settled to him, on or before 31.07.2022, failing which, the Managing
Director or the General Manager (Chief Finance Officer) shall appear
before this Court.
10.The Writ Petition is disposed of with the above direction. No
costs.
11.Post this matter on 04.08.2022 'for reporting compliance'.
30.03.2022 Internet:Yes RR
https://www.mhc.tn.gov.in/judis W.P.(MD).No.5588 of 2022
To
1.The Managing Director, Tamil Nadu State Transport Corporation Ltd., Thirunelveli Division, Thirunelveli – 627 011.
2. The General Manager, Tamil Nadu State Transport Corporation Ltd., Nagercoil Region, Rani Thottam, Nagercoil, Kanyakumari – 629 001.
https://www.mhc.tn.gov.in/judis W.P.(MD).No.5588 of 2022
KRISHNAN RAMASAMY,J.
RR
ORDER MADE IN W.P.(MD).No.5588 of 2022
30.03.2022
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!