Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

D.Subburaman vs The Management
2023 Latest Caselaw 250 Mad

Citation : 2023 Latest Caselaw 250 Mad
Judgement Date : 4 January, 2023

Madras High Court
D.Subburaman vs The Management on 4 January, 2023
                                                                                   W.A.No.351 of 2020

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS
                                                    DATED: 04.01.2023
                                                         CORAM:
                           THE HONOURABLE MR.JUSTICE R.SUBRAMANIAN
                                             AND
                     THE HONOURABLE MR.JUSTICE SATHI KUMAR SUKUMARA KURUP

                                                    W.A.No.351 of 2020

                     D.Subburaman                                                ...Appellant

                                                            Vs.

                     The Management,
                     Tamil Nadu State Transport Corporation
                              (Villupuram) Ltd.,
                     Villupuram Region,
                     Salamedu Villupuram,
                     Villupuram District – 605 602.                              ...Respondent


                     Prayer: Writ Appeal filed under Clause 15 of the Letters Patent, to set aside
                     the order dated 03.10.2019 in W.P.No.28877 of 2019, allow the Writ Appeal
                     and consequently direct the respondent to pay interest for the belated
                     payment of gratuity and commutation of pension amount.


                                  For Appellant       : Mr.S.T.Varadarajulu
                                  For Respondents     : Mr.M.Aswin, Standing Counsel




                     1/6


https://www.mhc.tn.gov.in/judis
                                                                                      W.A.No.351 of 2020

                                                     JUDGMENT

(Judgment was made by R.SUBRAMANIAN, J.)

The appellant is aggrieved by the dismissal of his writ petition in

which he had sought for a writ of mandamus directing the respondents to

pay interest for the belated payment of gratuity.

2. The Appellant joined the services of the Corporation in 1980 as

Clerk and was regularised on 26.11.1981. After rendering 32 years of

services he retired on 31.07.2012. His retirement benefits were not settled

immediately after his retirement. His Gratuity was paid on 09.05.2015 after

a delay of 32 months. The appellant therefore claimed that he is entitled to

interest for the delay period on the Gratuity.

3. Though the appellant accepted the principal amount without

protest, upon this Court passing order in W.A.No.665 of 2018 dated

28.03.2018 the appellant made a representation seeking interest. Since the

same was not complied with, the appellant approached this Court with a

prayer for mandamus. The said prayer for mandamus was rejected by the

writ Court solely on the ground of delay and latches.

https://www.mhc.tn.gov.in/judis W.A.No.351 of 2020

4. No doubt, there has been a delay on the part of the appellant,

However, a Division Bench of this Court in W.A.No.665 of 2018 had passed

an order on 09.07.2018 concluding that the Corporation is liable to pay

interest on the belated payment of retirement benefits and the Division

Bench took note of the fact of non-payment of interest to several thousands

of employees and had in fact applied the doctrine of judgment in rem in

other cases. This in our opinion would amount to a direction to the

Corporation to pay interest to all the employees wherever there is a delay in

disbursement of retirement benefits.

5. We are therefore of the considered opinion that by dismissal of

the writ petition, the writ Court had gone against the pronouncement of the

Division Bench. Once the Division Bench makes a direction and makes it a

direction in rem that would definitely enure to the benefit of all the

employees and that by itself would give a cause of action to other employees

to seek payment of interest.

https://www.mhc.tn.gov.in/judis W.A.No.351 of 2020

6. We are therefore unable to uphold the order of the writ Court.

The writ appeal is allowed with a direction to pay interest at 6% for the

belated payment of Gratuity. It is made clear that the interest will be

payable only for the delay period.

                                                                   (R.S.M., J.)       (S.S.K., J.)
                                                                              04.01.2023
                     dsa
                     Internet :Yes
                     Index    :No
                     Speaking order







https://www.mhc.tn.gov.in/judis W.A.No.351 of 2020

To

1.The Management, Tamil Nadu State Transport Corporation (Villupuram) Ltd., Villupuram Region, Salamedu Villupuram, Villupuram District – 605 602.

2.The Administrator, Tamil Nadu State Transport Corporation, Employees Pension Fund, Pallavan Salai, Chennai – 600 002.

https://www.mhc.tn.gov.in/judis W.A.No.351 of 2020

R.SUBRAMANIAN, J.

and SATHI KUMAR SUKUMARA KURUP, J.

dsa

W.A.No.351 of 2020

04.01.2023

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 Partner Event : IJJ

 
 
Latestlaws Newsletter