Wednesday, 10, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S Sai Q And S Solutions vs The State Of Andhra Pradesh
2022 Latest Caselaw 2256 AP

Citation : 2022 Latest Caselaw 2256 AP
Judgement Date : 4 May, 2022

Andhra Pradesh High Court - Amravati
M/S Sai Q And S Solutions vs The State Of Andhra Pradesh on 4 May, 2022
Bench: R Raghunandan Rao
                 HON'BLE SRI JUSTICE R. RAGHUNANDAN RAO

           W.P.Nos.9552, 9576, 9620, 9700, 9703, 9808, 9890,
                              9930 & 9935 of 2022

COMMON ORDER:


          Heard learned counsel for the petitioners and the learned counsel

appearing for the respondents in all writ petitions. Perused the material

available on record.

          2)      The issue raised in the present writ petitions 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 others1 and batch in which the writ

petitions are 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.

          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:

1
    2021 SCC OnLine AP 3084
                                        2                                 RRR,J
                                                   W.P.No.9552 of 2022 & batch




             "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 6 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 petitioners and

respondents in all writ petitions have consented to dispose of these writ

petitions 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 appearing for the petitioners in all these

writ petitions sought permission of this Court to grant liberty to renew

their claim with regard to the interest part after disposal of the writ

appeals.
                                       3                                RRR,J
                                                 W.P.No.9552 of 2022 & batch




       7)     The learned counsel for the petitioners 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.

       8)     The learned Government Pleader for Panchayat submitted

that the said Memos are issued for the works executed under "Mahatma

Gandhi National Rural Employment Guarantee Scheme".

       9)     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.

       10)    Accordingly, these writ petitions are disposed of with the

following directions:

   1. The Respondents in all the writ petitions shall pay the principal

       amount of the bill raised by all the respective writ petitioners within

       a period of six (6) weeks.

   2. All the writ petitioners are at liberty to renew/raise/agitate their

       rights with regard to interest aspect, etc., after disposal of the writ

       appeals.

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

closed. There shall be no order as to costs.


                                               _________________________
                                                R. RAGHUNANDAN RAO, J.

4th May, 2022 Js.

4 RRR,J W.P.No.9552 of 2022 & batch

HON'BLE SRI JUSTICE R. RAGHUNANDAN RAO

W.P.Nos.9552, 9576, 9620, 9700, 9703, 9808, 9890, 9930 & 9935 of 2022

4th May, 2022 Js.

 
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