2016 INSC 0393 SUPREME COURT OF INDIA S.Jesuretnam Vs. State of Tamil Nadu C.A.No.4982 of 2016 (Kurain Joseph and R.F.Nariman,JJ.,) 09.05.2016 JUDGMENT Kurian Joseph,J., SLP(Civil)No.10152 of 2016 1. Leave granted. 2. On 04.04.2016, this Court passed an order, the relevant portion of which is extracted below:- Having heard the learned counsel for both the sides for quite some time, we are of the opinion that the order passed by the respondent-State, which gave rise to the contempt dated 12.09.2014, is not in due compliance of the Judgment of this Court dated 07.02.2013 in SLP (C) 19016 of 2008. Therefore, the order passed by the respondent- State dated 12.09.2014 is set aside. The Principal Secretary to the Government of Tamil Nadu (Transport Department) is directed to pass fresh order in proper compliance of the order of this Court dated 07.02.2013 in SLP (C) 19016 of 2008 and produce a copy of the order before this Court within four weeks from today." 3. The learned counsel for the State has produced a copy of the order passed by the Government on 06.05.2016 in compliance of our order dated 04.04.2016. 4. Therefore, this appeal is disposed of, directing The respondent to distribute the benefits flowing out of the order dated 06.05.2016 along with arrears to the appellants within a period of six weeks from today. 5. We make it clear that in case the benefits are not distributed as above, the appellants shall be entitled to interest at the rate of 18% from the date of superannuation (of the deceased appellant) and the officer(s) responsible for the delay shall be personally liable for the same. No costs. 1 SpotLaw 2 SpotLaw