Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Thota Srinivasulu, vs The State Of Andhra Pradesh,
2022 Latest Caselaw 4061 AP

Citation : 2022 Latest Caselaw 4061 AP
Judgement Date : 18 July, 2022

Andhra Pradesh High Court - Amravati
Thota Srinivasulu, vs The State Of Andhra Pradesh, on 18 July, 2022
            HON'BLE SRI JUSTICE R. RAGHUNANDAN RAO

                 WRIT PETITION No.15992 of 2022

ORDER:

The petitioner had been awarded the contract for taking

up the "Neeru-Chettu" programme for i) construction of pipe

Culvert across Kothapalem Kalva near Kothapalem Village of

Allur Mandal, SPSR Nellore District, ii) Construction of

Irrigation Channel Walls and Pipe Culvert a/c sluice No.1

Irrigation canal near Purini Village of Allur Mandal, SPSR

Nellore District, vide Agreement Nos.1010 DN/NC/2017-18,

and 1012 DN/2017-18, dated 21.09.2017 respectively. After

execution of the said works, a final bill for Rs.4,74,389/-

(Rs.3,02,575/- + Rs.1,71,814/-) has 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.

3. This Court, in various orders, including the

judgment of a learned Single Judge of this Court dated

RRR,J W.P.No. 15992 of 2022

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. 15992 of 2022

6. As a sequel, pending miscellaneous petitions, if

any, shall stand closed.

____________________________ R. RAGHUNANDAN RAO, J.

18.07.2022 knl

RRR,J W.P.No. 15992 of 2022

HON'BLE SRI JUSTICE R. RAGHUNANDAN RAO

WRIT PETITION No.15992 of 2022

18.07.2022

knl

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter