Tuesday, 09, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ch. Krishna Das, vs The State Of Andhra Pradesh,
2022 Latest Caselaw 4938 AP

Citation : 2022 Latest Caselaw 4938 AP
Judgement Date : 2 August, 2022

Andhra Pradesh High Court - Amravati
Ch. Krishna Das, vs The State Of Andhra Pradesh, on 2 August, 2022
Bench: Venkateswarlu Nimmagadda
HON'BLE SRI JUSTICE VENKATESWARLU NIMMAGADDA

                 WRIT PETITION No. 21943 of 2022

ORDER:

The petitioner has been awarded the contract to undertake the

work i.e., Completion of incomplete ADA building at Nuzvid Village

and Mandal and to that effect, the petitioner entered into two

agreements with the 4th respondent dated 04.01.2020 and 26.08.2021.

After execution of the said contract, final bills for a total sum of

Rs.7,09,876/- had been prepared on the basis of Measurement Book.

As the payment of the said amount has not been made by the

respondents, the petitioner has approached this Court by way of this

writ petition.

2. It is the contention of the petitioner that even though the

respondents admitted that the petitioner is entitled for payment of the

aforesaid sum of money, no payment is made so far. The petitioner

contends that such non-payment of money is clearly arbitrary and

high-handed requiring the interference of this Court.

3. This Court, in various orders, including the judgment of a

learned Single Judge of this Court dated 05.10.2021 in W.P.No.10038

of 2021 and batch had taken the view that such non-payment of dues

is arbitrary and that such dues need to be cleared by the respondents at

the earliest.

4. In view of the aforesaid directions of this Court in various cases

and after hearing the submissions of learned counsel for the petitioner

and learned counsels appearing for the respondents, this Writ Petition

is disposed of with a direction to the respondents to release the bills

amount of Rs.7,09,876/- to the petitioner at the earliest, and at any

rate, within a period of six weeks from the date of receipt of a copy of

this order. If the respondents fail to pay the said amount within the

stipulated period, the petitioner is entitled for interest @12% per

annum. There shall be no order as to costs.

Consequently, Miscellaneous Petitions, if any, pending in this

Writ Petition shall stand closed.

____________________________________ VENKATESWARLU NIMMAGADDA, J 2nd August, 2022 cbs

HON'BLE SRI JUSTICE VENKATESWARLU NIMMAGADDA

WRIT PETITION No.21943 of 2022

2nd August, 2022 cbs

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter