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 14, Cited by 1]

Madras High Court

T.R.Regunath vs The Managing Director on 25 September, 2018

Author: S.Vaidyanathan

Bench: S.Vaidyanathan

BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT DATED: 25.09.2018 CORAM THE HON'BLE MR.JUSTICE S.VAIDYANATHAN W.P(MD) No.20395 of 2018 T.R.Regunath, Superintendent-Retired, Staff No.ASO 5173, 33/16A, Mahal 5th Street, Madurai ? 625 001. ... Petitioner

-vs-

1.The Managing Director, Tamil Nadu State Transport Corporation (Madurai)Limited, Bye-Pass Road, Madurai ? 625 010.

2.The Administrator, Tamil Nadu State Transport Corporation Employees Pension Fund Trust, Thiruvalluvar House, Pallavan Salai, Chennai ? 600 002. ... Respondents PRAYER : Writ Petition filed under Article 226 of the Constitution of India for the issuance of Writ of Mandamus directing the respondents to pay interest at the rate of 6% per annum to the petitioner for the belated payment of gratuity, leave salary and pension commutation from the date of retirement to the date of actual payment within the time stipulated by this Court.

!For Petitioner         :       Mr.C.Thangamani  

For Respondent-1                :       Mr.A.Jeyaram  
                                                        Standing Counsel 

                For Respondent-2            :       Mr.A.P.Muthupandian
                                                        Standing Counsel 
                                        
:Order

'A retired Government official is sensitive to delay in drawing monetary benefits. And to avoid posthumous satisfaction of the pecuniary expectation of the superannuated public servant not unusual in Government', it has become necessary to issue directions, in several cases for early payment of those dues.---Krishna Iyer, J. in the case of State of Mysore v. C.R. Sheshadri and Ors. reported in 1974-I-LLJ-301 (SC).

2.The petitioner claiming himself to have suffered financially as well as psychologically on account of belated payment of retirement benefits, has filed this writ petition claiming interest, in respect of those belated payments. The Petitioner has received the gratuity, leave salary and pension commutation with a delay of 10 months, 8 months and 17 months respectively.

3.This writ petition has been filed seeking direction to the respondents to pay interest at the rate of 18% p.a. for the belated payment of the gratuity, leave salary and pension commutation within the time limit that may be fixed by this Court.

4.Facts:

The petitioner initially served as Clerk under the respondents corporation and after periodical promotion, he was promoted as Superintendent and he retired from service with effect from 31.07.2010 and the petitioner claims 18% interest p.a. for the belated payment of the petitioner's retirement dues.

5.The contention of the petitioner is that the retirement benefits ought to have been paid on the date of retirement or at least, reasonably within a short period immediately after retirement. It is pointed out that as the payment was not made so, but made belatedly, the respondents are liable to pay interest.

6.The learned counsel for the petitioner relied upon the following provisions of law and the reported decisions and contended that if the payment is not duly made in accordance with the time prescribed, under the Law, then the petitioner is entitled to claim interest.

7.It is appropriate to consider those provisions and decisions. Pointing out that it is imperative for the respondents (a) to keep in mind the time schedule prescribed in the rules/instructions;

(b) to initiate various steps towards grant of retirement benefits well in advance prior to the date of retirement;

(c) to realize that there is liability even to pay compound interest and

(d) to pay interest even in the absence express provisions, the following decisions are relied upon:-

(i)In the case of Government of India vs. M. Deivasigamani , reported in 2009 (3) MLJ, this Court has held as follows:-
"The contention of the appellant that as per the Government norms, interest can be paid only on Death-cum-Retirement Gratuity, in case of delay and the same cannot be awarded to any other retiral benefits, is not tenable, in view of the decision of the Supreme Court in S.K.Dua v. State of Haryana reported in 2008 (3) SCC 44. "

(ii)In the decision in Uma Agrawal vs State Of U.P. And Anr. reported in 1999 (3) SCC 438, the Hon'ble Supreme Court held as under:-

"We have referred in sufficient detail to the Rules and instructions which prescribe the time-schedule for the various steps to be taken in regard to the payment of pension and other retiral benefits. This we have done to remind the various Governmental Departments of their duties in initiating various steps at least two years in advance of the date of retirement. If the Rules/instructions are followed strictly much of the litigation can be avoided and retired Government servants will not feel harassed because, afterall, grant of pension is not a bounty but a right of the Government servant. Government is obliged to follow the Rules mentioned in the earlier part of this order in letter and in spirit. Delay in settlement of retiral benefits is frustrating and must be avoided at all costs. Such delays are occurring ever in regard to family pensions for which too there is a prescribed procedure. This is indeed unfortunate. In cases where a retired Government servant claims interest for delayed payment, the Court can certainly keep in mind the time-schedule prescribed in the Rules/instructions apart from other relevant factors applicable to each case."

(iii)In the case of Vijay L. Mehrotra v. State of U.P. & Ors reported in JT 2000 (5) SC 171, the Hon'ble Supreme Court had granted interest on, inter alia, the delayed payment of the leave encashment amount at the rate of 18% per annum. The relevant portion of the said Supreme Court decision is as under:-

"2. The appellant retired from service on 31st August, 1997. From the response, filed by the respondent, it is clear that most of the payments of the retiral benefits to her were made long after she retired on 31st August, 1997. The details of the payments so made are as under:
      S.No.    Particulars                 Amount Paid            Date

        (i)      GPF 90%                Rs. 1,80,899.00     27.11.1997
        (ii)     GPF 10%                Rs.    20,751.00     25.04.1998
        (iii)     GIS                        Rs.    13,379.00     27.02.1998
        (iv)     Enchashment of
                        leave            Rs.     41,358.00     27.09.1998
       (v)      Arrears of pay          Rs.     15,495.00     27.09.1998
      (vi)      Gratuity                   Rs.   1,09,753.00     05.12.1998
      (vii)     Commuted pension   Rs.      20,484.00     05.12.1998
      (viii)    Detained amount      Rs.      45,000.00     05.11.1999
8.The further contention of the learned counsel for the petitioner is that even in the absence of rules/administrative instructions or Government orders, the petitioner is entitled to interest based upon the provisions of the constitution and in order to support the proposition, the following decision is relied upon:-
(i) In S.K. Dua vs State Of Haryana & Anr reported in 2008 (3) SCC 44, the Hon'ble Supreme Court has held as follows:-
"............the grievance voiced by the appellant appears to be well- founded that he would be entitled to interest on such benefits. If there are Statutory Rules occupying the field, the appellant could claim payment of interest relying on such Rules. If there are Administrative Instructions, Guidelines or Norms prescribed for the purpose, the appellant may claim benefit of interest on that basis. But even in absence Statutory Rules, Administrative Instructions or Guidelines, an employee can claim interest under Part III of the Constitution relying on Articles 14, 19 and 21 of the Constitution. The submission of the learned counsel for the appellant, that retiral benefits are not in the nature of bounty is, in our opinion, well- founded and needs no authority in support thereof .................."

9.The statutory rules providing for payment of interest is under Rule 45-A of the Tamil Nadu Pension Rules, 1978 and Section 8 of the Payment of Gratuity Act and those reference are extracted for easy reference. ?[(1) Interest at the rate of eight per cent per annum shall be payable on the death-cum-retirement gratuity paid beyond (a) period of two months from the date of retirement of a Government Servant.] [Provided that on and from the 12th June 1987, the rate of such interest shall be as follows:

(a) seven per cent per annum beyond a period of three months and upto one year; and
(b) ten per cent per annum beyond a period of one year:
Provided further that on and from 20th February 1995, the rate of such interest shall be twelve percent per annum (compounded annually): Provided also that on and from 1st April 2004, the rate of such interest shall be at the rate of interest payable, on General Provident Fund during the year of retirement of the Government servant (compounded annually): Provided also that no such interest shall be payable,-
(a) where the institution of departmental or judicial proceeding against the retiring Government servant concerned is pending; and
(b) for the fraction of a month.] [(1-A). The period beyond which such interest is payable shall be as follows.-
(i)in the case of a Government servant retired otherwise on superannuation and where the Death-cum-Retirement Gratuity is withheld on account of disciplinary proceeding pending against him.-
(a) three months from the date of retirement where the Government servant is exonerated of all charges and where the Death-cum-Retirement Gratuity is paid on the conclusion of disciplinary proceedings;
(b) three months from the date of death where the disciplinary proceedings are dropped on account of death of a Government servant;
(c) three months from the date of issue of orders by the competent authority allowing payment of Death-cum-Retirement Gratuity where the Government servant is not fully exonerated on the conclusion of disciplinary proceedings and where the competent authority desires to allow payment of Death-cum-Retirement Gratuity;
(ii)six months from the date of retirement of a Government servant otherwise than on superannuation under Fundamental Rule 56(2) or 56(3) or Rules 33, 36, 38, 39 and 42 of the Tamil Nadu Pension Rules, 1978;
(iii)six months from the date of death of a Government servant while in service and where the delay is not caused on account of more than one claimant;
(iv)three months from the date of issue of orders revising the emoluments where the amount of Death-cum-Retirement Gratuity already paid is enhanced on account of revision of emoluments; and
(v)six months from the date of absorption in the case of permanent absorption in the Public Sector Undertakings or Autonomous bodies otherwise than on enmass transfer on conversion of Government department or a part thereof into Public Sector Undertakings or Autonomous bodies.] [(2) The Government shall be the authority competent to sanction such interest.]?

10.Sections 7(3) and (3A) r/w.notification under Section 7(3A) of the Payment of Gratuity Act, 1972 read as under:-

"7(3) The employer shall arrange to pay the amount of gratuity within thirty days from the date it becomes payable to the person to whom the gratuity is payable.
(3A)If the amount of gratuity payable under sub-section (3) is not paid by the employer within the period specified in sub-section (3), the employer shall pay, from the date on which the gratuity becomes payable to the date on which it is paid, simple interest at such rate not exceeding the rate notified by the Central Government from time to time for repayment of long-

term deposits, as that Government may, by notification specify:

Notification under Sec.7(3A) S.O.874.- In exercise of the powers conferred by sub-section (3A) of Section 7 of the Payment of Gratuity Act, 1972, (39 of 1972), the Central Government hereby specifies ten per cent per annum as the rate of simple interest payable for the time being by the employer to his employee in cases where the gratuity is not paid within the specified period.
2.This notification shall come into force on the date of its publication in the Official Gazette."

11.Section 8 of the Payment of Gratuity Act, 1972, enables payment of interest in case of delayed payment subject to the condition that such interest shall not be more than the gratuity amount. The said section is as follows:-

?Section 8. Recovery of gratuity.-
If the amount of gratuity payable under this Act is not paid by the employer, within the prescribed time, to the person entitled thereto, the controlling authority shall, on an application made to it in this behalf by the aggrieved person, issue a certificate for that amount to the Collector, who shall recover the same, together with compound interest thereon [at such rate as the Central Government may, by notification, specify,] from the date of expiry of the prescribed time, as arrears of land revenue and pay the same to the person entitled thereto:
[Provided that the controlling authority shall, before issuing a certificate under this section, give the employer a reasonable opportunity of showing cause against the issue of such certificate:
Provided further that the amount of interest payable under this section shall, in no case exceed the amount of gratuity payable under this Act.] It was held by the Honble Apex Court, while construing Section 8 of the said Act in H.Gangathanume Gowda vs. Karnakata Agro Industries Corporation Ltd., [(2003) 1 LLJ 1119 (SC)] that, if the employer has not paid gratuity, there is a liability even to pay compound interest.

12. The learned counsel for the petitioner would also submit that the interest can be awarded either at 18% or at 9% and as per the orders in the Writ Appeal (MD)Nos.383 to 457 of 2015, dated 12.06.2015 and that this Court while ordering the retirement dues, has ordered payment by installment along with interest at 6% p.a.

13. Following the Division Bench Judgment of this Court, the Courts are consistently passing orders for payment of retirement dues with interest at 6% p.a. with default interest of 18% p.a.

14.Accordingly, the respondent concerned is directed to pay the interest due (at rate of 6% p.a.) on the retirement dues already paid, within a period of two months from the date of receipt of a copy of this order, failing which, the default interest would be 18% p.a and the interest portion can be recovered from the Managing Director's personal amount or from the account of the Secretary to Government in view of the judgement of the Apex Court in Central Co-operative Consumers' Store Limited .vs. Labour Court, H.P at Shimla and another reported in AIR 1994 SC 23.

15.This writ Petition is ordered accordingly. No costs. To

1.The Managing Director, Tamil Nadu State Transport Corporation (Madurai)Limited, Bye-Pass Road, Madurai ? 625 010.

2.The Administrator, Tamil Nadu State Transport Corporation Employees Pension Fund Trust, Thiruvalluvar House, Pallavan Salai, Chennai ? 600 002.

.