Citation : 2022 Latest Caselaw 3692 AP
Judgement Date : 6 July, 2022
HON'BLE SRI JUSTICE VENKATESWARLU NIMMAGADDA
WRIT PETITION No. 17170 of 2022
ORDER:
Heard learned counsel for the petitioner, learned
Assistant Government Pleader for Panchayat Raj and
Rural Development, learned Assistant Government
Pleader for Finance and Planning, learned Assistant
Government Pleader for Revenue and learned Standing
Counsel for Gram Panchayat appearing for the
respondents. Perused the material available on record.
2) The issue raised in the present writ petition is
squarely covered by the order of this Court in
Rayapureddy Srinivasa Rao and others vs.
Government of Andhra Pradesh, rep. by its Principal
Secretary to Government and others and batch1 in
which the writ petitions were allowed with the following
directions:
i) The Memo No.1263069/RD.II/A1/2020, dated 05.11.2020 and the Memo No.1388361/RD.II/A1/ 2020, dated 12.05.2021 issued by the Respondent No.1 are set aside to the extent of deduction of 21.02% for DCC works and 6.333% for MCC works while making payment to the petitioner.
ii) The respondents are directed to clear the bills submitted by the petitioner and to release payment forthwith, in case no payment is made till date.
2021 SCC Online AP 3084
iii) In case, any part payment is made as on date, the remaining amount shall be paid to the petitioner forthwith.
iv) The respondents shall pay interest @ 12% per annum within a period of four (4) weeks from the date of receipt of a copy of this order.
v) The interest shall be computed from the date of expiry of one month from the date of submission of the bill by the petitioner to till the date of final payment.
3) Against the above said order, several writ appeals
are filed and in one of the writ appeals (i.e.) W.A.No.724
of 2021, a Division Bench of this Court has passed an
interim order, dated 18.11.2021 as extracted hereunder:
"The direction of the learned Single Judge regarding payment of interest to the respondent no.1 as also setting aside the provision in Memo No.1263069/RD.II/A1/2020, dated 05.11.2020 and the Memo No. 1388361/ RD.II/A1/2020, dated 12.05.2021 relating to deduction of 21.02% for DCC works and 6.333% for MCC works, while making payment, shall remained stayed.
On a query of the Court, learned Advocate General submitted that the direction of the learned Single Judge as far as payment of the principal amount of the bills raised by the original writ petitioner, in terms of the order of the Division Bench in Krishna District Grama Panchayathi Sarpanchla Sangam (supra), shall be made within four weeks, if already not done.
The matter be listed for hearing in due course.
It is clarified that the appellants shall comply with the rest of the directions issued by
the learned Single Judge in the judgment under appeal."
4) Subsequently, a Division Bench of this Court
headed by the Hon'ble Chief Justice while hearing the
Writ Appeal Nos.740 and 741 of 2021, having considered
the order passed in W.A.No.724 of 2021, the following
order is passed:
"Considering the facts and circumstances of the case and having regard to the interim order passed by the Coordinate Bench, we direct that the said interim order shall apply for the present writ appeals also, however, with a condition that the appellants shall pay the principal amount of the bill raised by the original writ petitioners, within a period of four weeks, failing which the present interim order shall stand vacated without reference to the bench."
5) The respective counsels appearing for the petitioner
and the respondents have consented to dispose of the
writ petition by following the order, dated 24.11.2021,
passed by a Division Bench of this Court in W.A.Nos.740
and 741 of 2021.
6) The learned counsel for the petitioner requested the
Court to clarify the applicability of the Memo
No.1263069/RD.II/A1/2020, dated 05.11.2020 and the
Memo No.1388361/RD.II/A1/2020, dated 12.05.2021.
7) The learned Assistant Government Pleader for
Panchayat Raj submitted that the said Memos are issued
for the works executed under "Mahatma Gandhi National
Rural Employment Guarantee Scheme".
8) It is made clear that the Memo
No.1263069/RD.II/A1/2020, dated 05.11.2020 and the
Memo No.1388361/RD.II/A1/2020, dated 12.05.2021
are applicable to the works executed under "Mahatma
Gandhi National Rural Employment Guarantee Scheme"
only.
9) Accordingly, the Writ Petition is disposed of with a
direction to the respondents to pay the principal amount
of the bills raised by the writ petitioner within a period of
six (6) weeks from the date of receipt of a copy of this
order. If the respondents fail to pay the amount within
the stipulated time, the petitioner is entitled for interest
@ 12% p.a. There shall be no order as to costs.
Consequently, Miscellaneous Petitions, if any,
pending in this Writ Petition shall stand closed.
______________________________________ VENKATESWARLU NIMMAGADDA, J
06.07.2022 BSP
HON'BLE SRI JUSTICE VENKATESWARLU NIMMAGADDA
WRIT PETITION No.17170 of 2022
Dated: 06.07.2022
BSP
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!