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

Chevuru Raveendra Reddy vs The State Of Andhra Pradesh,
2022 Latest Caselaw 8516 AP

Citation : 2022 Latest Caselaw 8516 AP
Judgement Date : 8 November, 2022

Andhra Pradesh High Court - Amravati
Chevuru Raveendra Reddy vs The State Of Andhra Pradesh, on 8 November, 2022
            HON'BLE SRI JUSTICE R. RAGHUNANDAN RAO

                   WRIT PETITION No.31495 of 2022

ORDER:

The petitioner had been awarded the contracts for

taking up the "Neeru-Chettu" programme for 1) De-silting the

surplus course and strengthening the R/S bank near Kotha

Thungapalem Village of patha Thungapalem tank, 2) Repairs

to 2nd apron of Chennur Anicut across Kaivalya river near

Nernuru village and 3) Construction of check dam across the

Gangaigunta vagu near New Thungapalem Village in Gudur

Mandal of SPSR Nellore District, vide Agreement

Nos.449DN/16-17 dated 30.07.2016, 300DN/17-18 dated

28.08.2017 and 167DN/18-19 dated 26.12.2018. After

execution of the said works, final bills for Rs.97,021/-

Rs.7,63,876/- and Rs.1,09,574/- had been prepared and

submitted to the concerned for payment. As the payment of

the said amounts 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

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

amounts 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.

As a sequel, pending miscellaneous petitions, if any,

shall stand closed.

____________________________ R. RAGHUNANDAN RAO, J 08.11.2022 MJA

HON'BLE SRI JUSTICE R. RAGHUNANDAN RAO

WRIT PETITION No.31495 of 2022

08.11.2022

MJA

 
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