Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M.Rajendran vs The Management Of
2023 Latest Caselaw 12084 Mad

Citation : 2023 Latest Caselaw 12084 Mad
Judgement Date : 8 September, 2023

Madras High Court
M.Rajendran vs The Management Of on 8 September, 2023
                                                                          W.P.(MD).No.21804 of 2023




                          BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                             DATED : 08.09.2023

                                                     CORAM

                             THE HONOURABLE MRS.JUSTICE L.VICTORIA GOWRI

                                         W.P.(MD).No.21804 of 2023

                M.Rajendran                                              ... Petitioner

                                                      Vs.

                The Management of
                Tamil Nadu State Transport Corporation
                      (Kumbakonam) Limited,
                Kumbakonam Region,
                Represented by its Managing Director,
                Kumbakonam.                                            ... Respondent

                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 the amount towards the encashment of 128 days of earned leaves
                surrendered by him in the years from 2007 to 2015 before his retirement either
                based on his monthly wages of the respective months of surrender of those
                earned leaves, together with 18% interest p.a. from the respective due dates or
                based on the monthly wages payable on the month of his retirement, together
                with 18% interest from the date of his retirement.


                                    For Petitioner    : Mr.S.Arunachalam
                                    For Respondent    : Mr.K.Jegadeesh Balan
                                                        Standing Counsel


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



                1/6
                                                                                W.P.(MD).No.21804 of 2023




                                                        ORDER

The present writ petition has been filed seeking direction to the

respondent to pay the petitioner the amount towards the encashment of 128

days of earned leaves surrendered by him in the years from 2007 to 2015 before

his retirement either based on his monthly wages of the respective months of

surrender of those earned leaves, together with 18% interest p.a. from the

respective due dates or based on the monthly wages payable on the month of

his retirement, together with 18% interest from the date of his retirement.

2. By consent of both parties, this Writ Petition is taken up for final

disposal at the stage of admission itself.

3. The petitioner was employed as Junior Engineer. He retired from

service as Assistant Engineer on 31.08.2015. He had 128 days of earned leave

to his credit.

4. It is well settled that the employee having earned leave to his credit is

entitled to surrender the same and claim its monetary equivalent. The grievance

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

W.P.(MD).No.21804 of 2023

of the petitioner is that since 2007-2015, the employees of the respondent

Corporation were not allowed to surrender earned leave and encash the same. It

is now sought to be claimed.

5. The issue raised in this writ petition was already decided by this Court

vide order, dated 22.09.2022 in W.P(MD)No.21121 of 2022 (R.Anusam Vs.

The Managing Director, Tamil Nadu State Transport Corporation (KMB)

Ltd.,). The relevant portion of which is extracted as follows:

“4. Similar issue came up in W.P.(MD)No.19354 of 2022 ( G.Senthilvel V. The Secretary to Government, Government of Tamil Nadu, Transport Department, Chennai ) vide Order dated 24.08.2022, a learned Judge of this Court has held as follows:-

“ 3. In an identical circumstance, when a similarly placed employee had sought for payment of his surrender leave salary together with interest, this Court, in the case of N.R.Suresh Babu Vs. The Principal Secretary to Government and another passed in WP(MD)No.3757 of 2021 dated 26.02.2021, had directed the transport Corporation to settle the surrender leave salary together with interest at the rate of 6% per annum from the date of his retirement till the date of actual disbursement, in six equal monthly installments. The relevant portion of the order reads as follows:

' 9.Accordingly, there shall be a direction to the second respondent herein to settle the surrender leave

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

W.P.(MD).No.21804 of 2023

salary for 105 days, in respect of the years 2009-2016, together with interest at the rate of 6% per annum from the date of retirement till the date of actual disbursement. The second respondent shall be entitled to disburse the surrender leave salary in six Equal Monthly Installments and the 1st Installment shall commence from 1st of March 2021. ' The aforesaid order came to be confirmed by the Hon'ble Division Bench of this Court in a Judgment passed in WA(MD)Nos.1883 to 1892 of 2021, dated 04.10.2021.

4. In view of the earlier orders passed by this Court, the petitioner herein would be entitled for claim of surrender leave salary for the eligible amount in respect of the years 2010-2019, together with interest at the rate of 6% per annum payable from the date of his retirement till the date of actual disbursement. ”

6. Adopting the very same approach, I direct the respondent Corporation

to quantify the surrender leave arrears payable to the petitioner for the petition

mentioned period and pay the same together with interest at the rate of 6% per

annum payable from the date of petitioner's retirement till the date of actual

disbursement within a period of twelve (12) weeks from the date of receipt of a

copy of this order.

7. This Writ Petition stands disposed of on these terms. There shall be no

order as to costs.




                                                                                    08.09.2023


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




                                                         W.P.(MD).No.21804 of 2023




                NCC               : Yes / No
                Index             : Yes / No
                Internet          : Yes
                BTR

                To

                The Managing Director,
                The Management of

Tamil Nadu State Transport Corporation (Kumbakonam) Limited, Kumbakonam Region, Kumbakonam.

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

W.P.(MD).No.21804 of 2023

L.VICTORIA GOWRI, J.

BTR

W.P.(MD).No.21804 of 2023

08.09.2023

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 : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter