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

P. Venkataramana, vs The State Of Andhra Pradesh,
2022 Latest Caselaw 3302 AP

Citation : 2022 Latest Caselaw 3302 AP
Judgement Date : 4 July, 2022

Andhra Pradesh High Court - Amravati
P. Venkataramana, vs The State Of Andhra Pradesh, on 4 July, 2022
Bench: R Raghunandan Rao
            HON'BLE SRI JUSTICE R. RAGHUNANDAN RAO

                    WRIT PETITION No.13717 of 2022

ORDER:

The petitioner had been awarded the various contracts for

taking up the "Neeru-Chettu" programme for Construction of

Protection wall, Providing cement concrete for Beds, Removal of

Jungle & Formulation and removal of cross bunds and closing

off-take sluice points in PABR Right canal, Anantapur District,

vide Agreement Nos.06, 07, 08 & 09/2017-18, dated

14.12.2017, Agreement No.07/2018-2019, dated 02.05.2018 &

Agreement No.41 & 42/2018-19, dated 03.01.2018. After

execution of the said works, a final bills for Rs.6,51,241/-,

Rs.8,07,340/-, Rs.8,41,141/-, Rs.1,14,754/-, Rs.72,28,110/-,

Rs.6,16,814/- & Rs.6,09,783/- had been prepared and

submitted to the concerned for payment. As the payment of the

said amounts has not been made by the respondents, the

petitioner had 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 sums of money, no payment is

being made. 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

RRR,J W.P.No. 13717 of 2022

view that such non-payment of dues is arbitrary and that such

dues need to be cleared by the respondents at the earliest.

4. The learned Government Pleader submits that the

respondent authorities are verifying the claims of the petitioner

and would be in a position to make payment only after such

verification is completed.

5. In view of the aforesaid directions of this Court in

various cases and after hearing the submissions of the learned

counsel for the petitioner, learned Government Pleader for

Irrigation, this writ petition is disposed of with a direction to the

respondents to complete the verification process within a period

of three 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 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, pending miscellaneous petitions, if any, shall

stand closed.

____________________________ R. RAGHUNANDAN RAO, J.

04.07.2022 BSM

RRR,J W.P.No. 13717 of 2022

HON'BLE SRI JUSTICE R. RAGHUNANDAN RAO

WRIT PETITION No.13717 of 2022

04.07.2022

BSM

 
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