Calcutta High Court (Appellete Side)
Sanat Kumar Das vs The State West Bengal & Ors on 25 September, 2025
Author: Rajarshi Bharadwaj
Bench: Rajarshi Bharadwaj
17 25.09.2025. WPA 16744 of 2025 jks Ct.
759
Sanat Kumar Das Vs The State West Bengal & Ors.
Mr. Krishna Pada Santra Ms. Sreyasee Choudhury ... ... For the Petitioner Ms. Tanuja Basak ... ... for the State Affidavit of service filed in Court today is kept with the record.
The material facts of the case are admitted and hence I have not called for affidavits.
The petitioner was appointed as a Head Teacher of a primary School. The petitioner retired from service on 30.06.2018. The first pension payment order was issued on 15.06.2018. Under the ROPA Rules, 2019 there was revision of the pensionary and gratuity amount payable to the petitioners. The revised pension payment order was issued on 06.01.2022 and the revised arrear pension and gratuity amount was disbursed on 30.01.2022 in terms of ROPA, 2019. The petitioners claim interest on delayed payment of the revised arrear pension and revised gratuity.
I have heard learned counsel for both parties and I have considered the orders passed by this court in similar facts. It is settled law that retired employee is entitled to some amount of interest on delayed 2 payment of revised arrear pension and revised gratuity.
There is a considerable delay in filing of the writ petition, which the petitioner seeks to justify by stating that there is no statutory period of limitation and neither of the parties has suffered due to this delay. It is the submission of the petitioner that accordingly the petition should be allowed. The petitioner relies upon an order in W.P. No. 17557 (W) of 2017 (Narayan Chandra Saha Vs. State of West Bengal & Ors.) wherein a co-ordinate Bench had relied upon the Supreme Court judgement in the case of Union of India Vs. Tarsem Singh, reported in (2008) 8 S.C.C. 648 on the issue of limitation relating to payment or re-fixation of pay or pension wherein the Apex Court had held that relief may be granted in spite of delay as it does not affect the rights of the third party.
In view of the aforesaid, I direct the Director of Pension, Provident Fund and Group Insurance, Government of West Bengal as also the concerned Treasury Officer to pay interest to the writ petitioner @8% per annum on the revised arrear pension and revised gratuity amount calculated from 14.02.2020 till actual date of payment.
Such payment is to be made within a period of eight weeks from the date of communication of this 3 order.
The writ petition is disposed of, however, no order as to costs.
Urgent certified website copy of this order, if applied for, be made available to the parties upon compliance with the requisite formalities.
(Rajarshi Bharadwaj, J.)