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

M/S. Mahalakshmi Tractor vs The State Of Andhra Pradesh,
2022 Latest Caselaw 9344 AP

Citation : 2022 Latest Caselaw 9344 AP
Judgement Date : 6 December, 2022

Andhra Pradesh High Court - Amravati
M/S. Mahalakshmi Tractor vs The State Of Andhra Pradesh, on 6 December, 2022
Bench: K Manmadha Rao
         THE HON'BLE DR. JUSTICE K. MANMADHA RAO

                 WRIT PETITION NO.31111 OF 2022

ORDER:-


      This writ petition is filed seeking the following relief:-

      "It is therefore prayed that this Hon'ble Court may be pleased
     to issue an appropriate 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 for supplying the

machineries/equipments to the respondent authorites by the petitioner even though admitted amount for Rs.52,00,000/- (Fifty Two Lakhs Rupees Only) is illegal, arbitrary, violation of principles of natural justice contrary to the Rules and Regulations and consequently direct the respondents to pay the admitted amount of Rs.52,00,000/- (Fifty Two Lakhs Rupees Only) with cumulative interest and to pass such other order or orders may deem fit and proper in the circumstances of the case."

2. The petitioner's firm is running business in the name and style

of M/s. Mahalakshmi Tractors, Kranthi Nagar, Nandyal Mandal,

Krishna District, and supplying the agricultural implements like

Swaraj Tractors etc., to the respondent authorities, under the

schemes of Sub-Mission on Agricultural Mechanization (SMAM),

Rashtriya Krishi Vikasa Yojana (RKVY) and Rythu Radham (RYTHV).

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.52,00,000/- under

the above said schemes. 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. There shall be no order as to costs.

As a sequel thereto, the miscellaneous applications, if any,

pending in this Writ Petition, shall stand closed.

___________________________ Dr. K. MANMADHA RAO, J

Date: 06.12.2022

Scs

THE HON'BLE DR. JUSTICE K. MANMADHA RAO

WRIT PETITION NO.31111 OF 2022

06.12.2022

Scs

 
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