Citation : 2026 Latest Caselaw 1555 Mad
Judgement Date : 24 March, 2026
W.P.(MD) No.7647 of 2026
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
DATED : 24.03.2026
CORAM:
THE HONOURABLE MR.JUSTICE MUMMINENI SUDHEER KUMAR
W.P.(MD) No.7647 of 2026
S.Manthiram ... Petitioner
-vs-
The Managing Director
Tamil Nadu State Transport
Corporation (Thirunelveli) Limited
23/2, Kattaboman Nagar
Thirunelveli-627 011 ... Respondent
PRAYER: Petition filed under Article 226 of the Constitution of India, to issue
a writ of mandamus directing the respondent to pay interest at the rate of 6%
per annum to the petitioner for the belated payment of gratuity, provident
fund, EL, surrendered leave salary from the date of retirement to the date of
actual payment within a time frame as may be fixed by this Court.
For Petitioner : Ms.J.Shakila
For Respondent : Mr.K.Ramaiah
Standing Counsel
____________
Page 1 of 4
https://www.mhc.tn.gov.in/judis ( Uploaded on: 24/03/2026 07:47:25 pm )
W.P.(MD) No.7647 of 2026
ORDER
Mr.K.Ramaiah, learned Standing Counsel, takes notice for the
respondent – Transport Corporation.
2. With the consent of both sides, this writ petition is disposed of
at the admission stage.
3. Heard the learned counsel for the petitioner and the learned
Standing Counsel appearing for the respondent – Transport Corporation.
4. Learned counsel on either side unanimously agree that the
issue involved in this writ petition is squarely covered by various Judgments
passed by the Division Bench of this Court in W.A.(MD) No.403 of 2010 and
batch, dated 24.03.2014 and W.A.(MD) No.1419 of 2021 and batch, dated
26.07.2021.
5. In the said circumstances, this writ petition is allowed and the
respondent is directed to pay interest at the rate of 6% per annum for the
belated payment of the petitioner's terminal benefits gratuity, provident fund,
____________
https://www.mhc.tn.gov.in/judis ( Uploaded on: 24/03/2026 07:47:25 pm )
EL, surrendered leave salary, from the date of his retirement till the date on
which the terminal benefits are paid to the petitioner. The respondent is
further directed to comply with the said direction as expeditiously as possible,
at any rate, within a period of twelve weeks from the date of receipt of a copy
of this order. No costs.
24.03.2026
NCC : Yes / No
Index : Yes / No
Internet : Yes / No
krk
____________
https://www.mhc.tn.gov.in/judis ( Uploaded on: 24/03/2026 07:47:25 pm )
MUMMINENI SUDHEER KUMAR, J.
krk
24.03.2026
____________
https://www.mhc.tn.gov.in/judis ( Uploaded on: 24/03/2026 07:47:25 pm )
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!