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 5]

Calcutta High Court (Appellete Side)

Satya Sadhan Kundu vs The State Of West Bengal & Ors on 26 April, 2013

Author: Debasish Kargupta

Bench: Debasish Kargupta

                                                              1




 26.04.2013. 
    rc 
                                         W.P. No. 12354 (W) of 2013 
                                            Satya Sadhan Kundu 
                                                    Versus 
                                       The State of West Bengal & Ors. 
                                                               

                        
                       Mr. S. Sarkar                                   ... For the Petitioner. 
                        
                       Mr. M. Roy                                            ... For the State 


                       Let 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  a  Non‐Teaching  Staff  of  Natuk  Vivekananda  Vidyamandir,  District  -  Paschim  Medinipur  and  the  petitioner  retired  from  the  above  service  on  February  28,  2010  on  attaining the age of retirement on superannuation.     First payment was made to the petitioner on May 03, 2010.  First  payment on the basis such revision was made on March 30, 2013. 

   A prayer is made on behalf of the petitioner not to press the  claim of interest on gratuity on first payment for delayed payment  of the same and to confine the prayer of the petitioner in respect of  the  benefit  of  West  Bengal  Non‐Government  Aided  Educational  Institutions  Employees  (Revision  of  Pay  and  Allowances)  Rules,  2009  or  interest  for  delayed  payment  of  that  benefit,  as  the  case  may be. 

   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  2 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 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  revised  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  3 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. 

   However, there will be no order as to costs. 

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

 ( Debasish Kar Gupta, J. )