Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The State Of Tripura And Ors vs Sri Sudhangshu Kr. Ghosh
2025 Latest Caselaw 994 Tri

Citation : 2025 Latest Caselaw 994 Tri
Judgement Date : 23 April, 2025

Tripura High Court

The State Of Tripura And Ors vs Sri Sudhangshu Kr. Ghosh on 23 April, 2025

Author: T. Amarnath Goud
Bench: T. Amarnath Goud
                                                Page 1 of 5




                                    HIGH COURT OF TRIPURA
                                          AGARTALA
                                       WA NO.88 OF 2024

             The State of Tripura and ors.
                                                                  ...... Appellant(s)

                                             Versus

             Sri Sudhangshu Kr. Ghosh.

                                                             .......Respondent(s)

(petitioner in writ petition)

For the Appellant(s) : Mr. Kohinoor N. Bhattacharjee, G.A. Mr. D. Sharma, Addl. G.A.

For the Respondent(s) : Mr. P. Roy Barman, Sr. Advocate.

Mr. S. Bhattacharjee, Advocate.

Mr. K. Nath, Advocate.

Mr. D. Paul, Advocate.

Ms. S. Debbarman, Advocate.

Date of hearing and delivery of Judgment & Order : 23.04.2025.

Whether fit for reporting : YES/NO.

HON'BLE MR. JUSTICE T. AMARNATH GOUD HON'BLE MR. JUSTICE BISWAJIT PALIT J U D G M E N T & O R D E R(ORAL) (T. AMARNATH GOUD,J)

Heard Mr. D. Sharma, learned Addl. G.A.,

appearing for the appellant-State, as well as Mr. P. Roy Barman,

learned Sr. Counsel, assisted by Ms. S. Debbarman, learned

counsel, appearing for the respondent.

2. The brief facts of this case are that the writ

petitioner herein i.e. writ petitioner of WP(C) No. 309 of 2021

initially approached this Court seeking directions for the full and

final payment of gratuity and leave encashment benefits. The

petitioner was appointed as a casual worker under the respondents

on 14-08-1989 and was regularized in the post of Orchard Worker

on 03-01-2013. He retired on 30-11-2020 upon attaining the age of

superannuation. His total qualifying service was considered to be 24

years, including 50% of his casual service. At the time of

retirement, his last basic pay was Rs.20,270/-, making him entitled

to Rs.2,60,661/-. The petitioner is also entitled to caseh payment fo

salary of 300 days. Respondent No. 3, the Managing Director of

Tripura Horticulture Corporation Limited (in short 'THCL'), filed a

counter-affidavit claiming inability to pay due to financial

constraints and stated that 'THCL' employees were not entitled to

leave encashment. However, the Hon'ble High Court allowed the

writ petition.

3. Subsequently, the State filed a review petition

referring to the order dated 24.04.2023 passed by this Court in

Review Pet. No.04 of 2022 (State of Tripura & Ors. vs. Shri Bikash

Roy) which arose from WP(C) No.617 of 2021 dated 02.12.2021

and had similar operative portions. The review petitioners sought

clarification on the impugned Judgment, but the Court found no

apparent error on record and refused to review the order. The

review petition was disposed of following the same lines as the

earlier Review Pet. No.04 of 2022. Accordingly, the present writ

appeal has been filed seeking to set aside the order dated

20.01.2022 passed by the Hon'ble Single Judge in WP(C) No. 309 of

2021 and also the order dated 19.07.2023 passed by the Hon'ble

Single Judge in Rev. Pet. No.34 of 2023.

4. Mr. Sharma, learned Addl. G.A., appearing on

behalf of the appellant-State, submits that the appellant is an

employee of the 'THCL', which is governed by the Companies Act,

and therefore the Payment of Gratuity Act, 1972 would not be

applicable.

To support his argument, the learned counsel relied

to the order of the Hon'ble Supreme Court passed in Special Leave

Petition (Civil) Diary No. 39779/2024 titled Agartala

Municipal Corporation and Anr. vs. Ratna Roy and Ors., which

relates to the demand for gratuity.

5. On the other hand, Mr. P. Roy Barman,

learned Sr. Counsel, assisted by Ms. S. Debbarman, learned

counsel, submits that the present case pertains to leave

encashment, and the learned Single Judge had directed payment of

leave encashment to the writ petitioner.

In this case, the petitioner was a regular employee

and had unused earned leave. The facts of the case are covered by

the judgment of this Hon'ble Court passed on 09.03.2024 in WP(C)

No. 772 of 2024 and other connected matters.

6. Heard and perused the evidence on record.

7. Learned Senior Counsel appearing for the

respondent explicitly states that the present matter relates to leave

encashment benefits, and the appellant herein is a regular

employee of 'THCL'. The order of the Hon'ble Supreme Court, as

cited by the learned Addl. G.A., pertains to the payment of gratuity

and is not relevant to the fact of the present case. 'THCL' is a

'Corporation', and this Court, in its Judgment passed in similarly

situated case i.e., in WP(C) No. 489 of 2023 dated 26.04.2024

relating to employees of the Tripura Road Transport Corporation

(TRTC), which is also a 'Corporation', and in its the Judgment dated

09.04.2025 as cited supra by the learned Sr. Counsel appearing for

the respondent-writ petitioner in WP(C) No. 772 of 2024 and

others, relating to leave encashment benefits for 'THCL' employees,

observed that for any issue between the 'Corporation' and the

State, the employees of the 'Corporation' cannot be deprived of

their legitimate rights.

8. This subject matter is covered by the Order of this

Court in WP(C) No.489 of 2023 dated 26.04.2024. Accordingly,

following the principle laid in the above 'TRTC' case to pay leave

encashment to employees despite there being no rule, this Court

directs to pay the leave encashment in the present appeal.

9. As such, in view of the above-cited Judgments of

this Court, the present writ appeal stands dismissed, confirming the

impugned Judgment and Order as passed by the learned Single

Judge. As a sequel, the stay, if any, stands vacated. Pending

application(s), if any, also stand closed.

                         B. PALIT, J                                       T. AMARNATH GOUD, J




   suhanjit

RAJKUMAR           Digitally signed by RAJKUMAR
                   SUHANJIT SINGHA
SUHANJIT           Date: 2025.04.25 15:36:55
                   +05'30'
SINGHA
 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter