Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 2]

Calcutta High Court (Appellete Side)

Saroj Kumar Roy vs The State Of West Bengal & Ors on 5 June, 2013

Author: Debasish Kargupta

Bench: Debasish Kargupta

                                                           1




 05.06.2013. 
    rc 
                                        W.P. No. 15717 (W) of 2013 
                                             Saroj Kumar Roy 
                                                   Versus 
                                      The State of West Bengal & Ors. 
                                                            

                        
                       Mr. Arun Khutia                             ... For the Petitioner. 
                                         

                       None  appears  on  behalf  of  the  State‐Respondents  when  the 

matter is called on.Affidavit‐of‐service filed on behalf of the petitioner  in Court today be kept with the record. 

  This  writ  petition  is  filed  by  the  writ  petitioner  for  a  direction  upon the respondent authorities to pay interest on gratuity for belated  payment of the same.  

   Having  heard the learned Counsel appearing  for  the  respective  parties  and  also  considering  the  facts  and  circumstances  of  the  case,  I  find  that  the  petitioner  was  an  Assistant  Teacher  of  Bondhutia  High  Madrasah, District‐ Burdwan and the petitioner retired from the above  service  on  February  28,  2011  on  attaining  the  age  of  retirement  on  superannuation.  

   The  payment  was  made  to  the  petitioner  on  the  basis  of  the  Pension Payment Order on April 27, 2012.  

   The point of law, which is involved in this writ application, has  already been settled by a judgment delivered by a Single Bench of this  Court in W.P. 10750 (W) of 2007 on July 9, 2008 in the matter of Abha  Acharya  -vs‐  State  of  West  Bengal  &  Others.  In  the  above  case  the  petitioner  was  a  primary  school  teacher  and  there  was  delay  in  releasing his gratuity money. Operative portion of the above decision is  quoted below:‐    "Following  the  said  Judgment  and/or  Order,  I  dispose of W.P. No. 1867 (W) of 2007 on 04.04.2008 and  in other similar matters, I observed that since the issue  was  similar,  the  Order  that  I  had  passed  in  the  said  2 W.P.  No.  1867  (W)  of  2007  should  govern  those  cases  also. 

  However today when this huge pile of cases were heard, a  submission  was  made  which  was  not  made  in  the  cases  before  me  referred  to above,  and  which  was  to  the  effect  that there cannot be any adjudication on the question as  to who was responsible for delay in matters pertaining to  payment  of  gratuity  because  the  entitlement  to  gratuity  is automatic and is to be paid on the very day the person  retires.    Even  the  learned  Advocate  General  did  not  dispute this contention and very frankly and fairly stated  that so far as the gratuity is concerned, it has to be paid  on  the  date  the  person  retires  with  the  only  exception  that  it  can  be  withheld  in  cases  where  a  departmental  action is pending against the concerned employee."         On the basis of the above observation, direction was given to the  respondent authority  to  pay interest of gratuity at the rate  of  10% per  annum.  I  do  not  find  any  reason  for  disagreeing  with  the  above  decision.  Accordingly,  I  direct  the  respondent  authority  to  give  9%  interest per annum on the gratuity amount paid to the petitioner for a  period from the date of retirement of the petitioner up to the date of its  actual payment. Such payment shall be made within 90 days from the  date  of  communication  of  this  order  along  with  copy  of  this  writ  application  upon  the  Director  of  Pension,  Provident  Fund  and  Group  Insurance, Government of West Bengal as also the concerned Treasury  Officer.  

   It is further made clear that failure on the part of the respondent  authority  to  pay  the  aforesaid  interest  within  the  stipulated  time,  an  additional  interest  at  the  rate  of  2%  per  annum  shall  be  paid  to  the  petitioner.  

   It is necessary to point out that the rate of interest is fixed at 9%  per annum taking into consideration the highest rate of interest payable  by a nationalised bank on fixed deposit. 

   The writ petition, is, thus, disposed of.   

3

   However, there will be no order as to costs. 

   Urgent  photostat  certified  copy  be  supplied  to  the  parties,  if  applied for, on priority basis.  

 

( Debasish Kar Gupta, J. )