Citation : 2022 Latest Caselaw 3689 AP
Judgement Date : 6 July, 2022
HON'BLE SRI JUSTICE R. RAGHUNANDAN RAO
WRIT PETITION No.14309 of 2022
ORDER:
The petitioner had been awarded the contracts for taking
up the "Neeru-Chettu" programme for the works of (1) de-silting
of Mabbuvanka near P. Ananthapuram Village, (2) de-silting of
Gudlavanka near Ranga Reddy Field in P. Ananthapuram, (3)
de-silting of Yellamma Vanka near P. Ananthapuram Villge, (4)
de-silting of Uta Vanka near P. Ananthapuram Village,
(5) de-silting of Konavanka near P. Ananthapuram Village, (6)
construction of check dam across Yanamada Chintla Devavanka
near Beduduru, (7) construction of check dam
Dayyamanugundla vanka near Bududuru, (8) construction of
check dam across Redderuvanka near Gangappa fields in
Beduduru, (9) check dam across C.B. Ravi Vanka near
A.Krishna Reddy Kottalapalli, (10) formation of percolation tank
near Bujulavanka near B.Kottapalli, vide Agreement
Nos.482/2018-19 dated 24.10.2018, 693/2018-19 dated
24.11.2018, 692/2018-19 dated 24.11.2018, 483/2018-19
dated 24.10.2018, 2392/2017-18 dated 30.03.2018, 228/2018-
19 dated 13.07.2018, 226/2018-19 dated 13.07.2018,
227/2018-19 dated 13.07.2018, 152/2018-19 dated
03.07.2018, 746/2018-19 dated 06.12.2018. After execution of
the said works, a final bill for Rs.72,46,077/- 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
RRR,J W.P.No. 14309 of 2022
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 sum 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
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
RRR,J W.P.No. 14309 of 2022
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.
As a sequel, pending miscellaneous petitions, if any, shall
stand closed.
____________________________ R. RAGHUNANDAN RAO, J.
06.07.2022 MJA
RRR,J W.P.No. 14309 of 2022
HON'BLE SRI JUSTICE R. RAGHUNANDAN RAO
WRIT PETITION No.14309 of 2022
06.07.2022
MJA
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!