Citation : 2023 Latest Caselaw 14559 Mad
Judgement Date : 22 November, 2023
Rev.Applw(MD).No.206 of 2023
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
Dated : 22.11.2023
CORAM:
THE HONOURABLE MRS.JUSTICE L.VICTORIA GOWRI
Rev.Applw.(MD)No.206 of 2023
R.Subramanian ... Petitioner
Vs.
The Management of
Tamil Nadu State Transport Corporation (Kumbakonam) Ltd.,
Trichy Region,
Rep. By its General Manager,
Trichy. ... Respondent
PRAYER : Review Application filed under Order XLVII Rules 1 & 2
r/w. Section 114 of CPC, to review the order of this Court dated
06.07.2023 in W.P.(MD)No.16299 of 2023 filed by the applicant.
For Petitioner : Mr.S.Arunachalam
For Respondent :Mr.K.Jagadeesh Balan, Standing Counsel
JUDGMENT
This Review Application has been filed to review of the order of
this Court in W.P.(MD)No.16299 of 2023 dated 06.07.2023.
https://www.mhc.tn.gov.in/judis Rev.Applw(MD).No.206 of 2023
2.The petitioner herein has filed a Writ Petition in W.P.(MD)No.
16299 of 2023 seeking a direction to the respondent to pay the
petitioner's interest at the rate of 18% per annum, for the period of delay
from 01.12.2022 to 30.05.2023 in paying the amounts paid towards his
term benefits namely EPF Employee's contribution and Gratuity. This
Court by an order dated 06.07.2023, disposed of the Writ Petition by
directing the respondent Corporation to pay interest at the rate of 6% per
annum for belated settlement of petitioner's terminal benefits. Against
which, the petitioner herein has filed the present Review Application.
3.The learned counsel appearing for the petitioner
Mr.S.Arunachalam submitted that the prayer in the writ petition is
wrongly typed by mentioning only two benefits and by omitting one
benefit, namely Encashment of leave. Unless the aforesaid error is
rectified, the respondent may decline interest for the benefit of the
Encahsment of Leave and thereby, the petitioner will be denied of the
said benefit.
4.In view of the above, this Court is inclined to amend the prayer
https://www.mhc.tn.gov.in/judis Rev.Applw(MD).No.206 of 2023
portions in the Writ Petition alone and the same is read as follows:-
“Prayer:- Writ Petition filed under Article 226 of the
Constitution of India, praying this Court to issue a Writ of
Mandamus, directing the respondent to pay the petitioner's
interest at the rate of 18% per annum, for the period of delay
from 01.12.2022 to 30.05.2023 in paying the amounts paid
towards his terminal benefits namely EPF Employee's
Contribution, Gratuity and Encashment of leave.
The present writ petition has been filed seeking direction to
the respondent to pay the petitioner's interest at the rate of 18%
per annum, for the period of delay from 01.12.2022 to
30.05.2023 in paying the amounts paid towards his terminal
benefits namely EPF Employee's Contribution, Gratuity and
Encashment of leave”
Accordingly, this Review Application is disposed of. The Registry
is directed to carry out the aforesaid amendments in the order copy and
issue fresh amended order copy in accordance with law. There shall be
https://www.mhc.tn.gov.in/judis Rev.Applw(MD).No.206 of 2023
L.VICTORIA GOWRI, J.
Mrn
no order as to costs. Consequently, connected miscellaneous petition is
closed.
22.11.2023
NCC : Yes / No
Index : Yes / No
Internet : Yes
Mrn
To
The Management of
Tamil Nadu State Transport Corporation (Kumbakonam) Ltd., Trichy Region, Rep. By its General Manager, Trichy.
Rev.Applw.(MD)No.206 of 2023
22.11.2023
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!