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 0]

Calcutta High Court (Appellete Side)

Anil Baran Nandi vs The State Of West Bengal & Ors on 4 July, 2013

Author: Biswanath Somadder

Bench: Biswanath Somadder

04.7.2013.
  ap           W.P. 19119 (W) of 2013

                                 Anil Baran Nandi
                                              Vs.
                                The State of West Bengal & Ors.

                                        Mr. Sourav Mitra
                                            ... For the petitioner.

                                        Mr. Bellal Shaikh
                                                ... For the State.


                     Affidavit of service filed in Court today be taken on record.
                     At the outset, the learned advocate for the petitioner submits that his client
             does not wish to press for interest on delayed payment of gratuity in respect of the
             First Pension Payment Order which was issued in his favour. As such, the prayer for
             interest on delayed payment of gratuity in respect of the First Pension Payment Order
             stands rejected.
                     After considering the submissions made by the learned advocates for the
             parties and upon perusing the instant writ petition, it appears that the principal
             grievance of the writ petitioner is delayed payment of gratuity by the State, on the
             basis of his Second Pension Payment Order.
                      It appears that this matter is squarely covered by a recent decision of this
             Court rendered in the case of Mohan Ch. Halder & Ors. vs. State of West Bengal &
             Ors. in W.P. 30264 (W) of 2008 along with several other writ petitions on 14th May,
             2009.
                      I am of the view that similar directions can be given in the instant writ
             petition, as directed by this Court in Mohan Ch. Halder's case. I, therefore, dispose
             of the instant writ petition by directing the Director of Pension and Provident Fund
             and Group Insurance to pay interest at the rate of 10% on the gratuity amount to be
             computed from the date of coming into force of the relevant notification entitling the
             petitioner to get revised pension, uptil the date on which the gratuity amount was
             disbursed in terms of the second Pension Payment Order. However, in the event
             there is any material before the said authority that because of any wilful laches on
             the part of the concerned employee in receiving the gratuity amount or the
             disbursement of gratuity was held up for some specific negligent acts on the part of
             the claimant and the said sum could not be paid on the date of superannuation or at
             any later date, then it would be permissible for the said authority to decline payment
             of interest. But before finally deciding this issue, an opportunity of hearing shall be
             given to the writ petitioner and the reason shall be disclosed as to why the interest on
             gratuity is not being paid in his case. In the event there is any disciplinary
             proceeding pending against the petitioner, then also the authorities would be entitled
             to withhold the payment of gratuity.
                      The respondent authorities are accordingly directed to release

interest on delayed payment of gratuity to the petitioner to be computed from the date of coming into force of the relevant notification entitling the petitioner to get revised pension, uptil the date of disbursement of gratuity in terms of the Second Pension Payment Order.

Such payment shall be made within ninety days from the date of communication of this order. In the event the authorities, for reasons indicated above, decide not to pay the interest to the writ petitioner, he shall be informed in writing, within thirty days from the date of communication of this order, the reason as to why such interest would not be paid and thereafter the procedure directed above shall be followed.

Urgent photostat certified copy of this order, if applied for, be given to the parties.

(Biswanath Somadder, J.)