Citation : 2022 Latest Caselaw 5808 AP
Judgement Date : 30 August, 2022
HON'BLE SRI JUSTICE K.SURESH REDDY
Writ Petition No.25533 of 2022
ORDER:-
This writ petition is filed seeking the following relief:-
"Writ Order or direction more particularly one in the nature
of Writ of Mandamus declaring the action of the respondents in not
releasing the amount of Rs.13,30,506/- for supplying the machineries/equipments to the respondent authorities by the petitioner, through his firm, even though admitted amount of Rs.13,30,506/-, is illegal, arbitrary, violation of principles of natural justice, contrary to the Rules & Regulations and consequently direct the respondents to pay the admitted amount of Rs.13,30,506/-, with cumulative interest"
2. The petitioner's firm is running business in the name and style of
M/s. Sri Panduranga Industries, Singarayakonda, Prakasam District, and
supplying the agricultural implements like Ploughs, Tyne Cultivator,
Tractor sprayer, Tractor Operated Boom Sprayer etc., to the respondent
authorities, under the scheme of Sub-Mission on Agricultural
Mechanization (SMAM). The petitioner's firm has supplied Agricultural
implements, for which, the government has to release the subsidy
amount. But, the respondents withheld the subsidy amount of
Rs.13,30,506/- under the above said scheme. The petitioner made
number of representations for release of the subsidy amount, but no
action has been taken. Aggrieved by the same, the petitioner filed the
present writ petition.
3. Learned counsel for the petitioner submits that even though
respondents admitted that the petitioner is entitled for payment of the
aforesaid sum of money, no payment is being made and such non-
payment of money is clearly arbitrary and high-handed and thereby
requires interference by this court. He further submits that having
approved the bills with CFMS token numbers, non-payment of bill
amount is arbitrary and illegal.
4. 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.
5. The learned Government Pleader submits that the respondents-
authorities are verifying the claims of the petitioner and would be in a
position to make payments only after such verification is being
completed.
6. In view of the aforesaid directions of this court in various cases
and after hearing both sides, this writ petition is disposed of with a
direction to the respondents to complete the verification process within
a period of four(4) weeks from the date of receipt of a copy of this
order and thereafter to pay the amounts due to the petitioner depending
upon the outcome of the verification within a period of six(6) weeks. It
would also be open to the petitioner to agitate his/her/their claim for
interest, if any payable by the respondents in an appropriate forum. No
costs.
Miscellaneous Petitions, if any, pending in this writ petition shall
stand closed.
_______________ K.SURESH REDDY,J 30th day of August,2022 RPD
HON'BLE SRI JUSTICE K. SURESH REDDY
WRIT PETITION No. 25533 of 2022
Dated: 30.08.2022
rpd
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!