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

M/S. Sree Dharani Constructions vs The State Of Andhra Pradesh
2022 Latest Caselaw 3658 AP

Citation : 2022 Latest Caselaw 3658 AP
Judgement Date : 6 July, 2022

Andhra Pradesh High Court - Amravati
M/S. Sree Dharani Constructions vs The State Of Andhra Pradesh on 6 July, 2022
           HON'BLE SRI JUSTICE R. RAGHUNANDAN RAO

                   WRIT PETITION No.13800 of 2022

ORDER:

The petitioner had been awarded the contract for taking

up the "Neeru-Chettu" programme for 1) Excavation flood flow

channel from FRL on NTR jalasayam to feed chain of tanks in

Penumur Mandal reach 1 (0.00 to 671.00 M) of Chittoor District,

2) Excavation flood flow channel from FRL on NTR jalasayam to

feed chain of tanks in Penumur Mandal reach 4 (1540.00 to

1840.00 M) of Chittoor District and 3) Excavation flood flow

channel from FRL on NTR jalasayam to feed chain of tanks in

Penumur Mandal reach 2 (671.00 to 1200.00 M) of Chittoor

District, vide Agreement No.746 SE/2017-18, Agreement

No.747 SE/2017-18 and Agreement No.749 SE/2017-18 dated

15.02.2018. After execution of the said work, a final bills for

Rs.23,01,196/-, Rs.34,54,771/- and Rs.43,61,799/- had been

prepared and submitted to the concerned for payment. As the

payment of the said amount 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.

RRR,J W.P.No. 13800 of 2022

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. 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 amount due to the petitioner

depending upon the outcome of the verification, within a period

of six weeks. It is clarified that in the event of the verification

process not being completed within the aforesaid period of three

weeks, the respondents shall pay the amounts due to the

petitioner, without insisting upon any further time for

verification. 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.

RRR,J W.P.No. 13800 of 2022

As a sequel, pending miscellaneous petitions, if any, shall

stand closed.

____________________________ R. RAGHUNANDAN RAO, J.

06.07.2022 Ssp/mja

RRR,J W.P.No. 13800 of 2022

HON'BLE SRI JUSTICE R. RAGHUNANDAN RAO

WRIT PETITION No.13800 of 2022

06.07.2022

ssp

 
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