Citation : 2022 Latest Caselaw 8612 AP
Judgement Date : 9 November, 2022
THE HON'BLE SRI JUSTICE RAVI NATH TILHARI
WRIT PETITION No.29631 of 2022
JUDGMENT:-
1. Heard Sri Kambhampati Ramesh Babu, learned counsel
for the petitioner, learned Government Pleader for Municipal
Administration, representing respondent No.1, Sri V. Ashok
Ram, learned Government Pleader for Finance, representing
respondent Nos.2 & 3 and Sri N. Ranga Reddy, learned standing
counsel for the 4th respondent.
2. With the consent of the parties counsels, the writ petition
is being disposed of finally at this stage.
3. This writ petition under Article 226 of the Constitution of
India has been filed for the following relief:-
"It is therefore prayed that this Hon'ble Court may be pleased to issue a Writ Order or Direction more particularly one in the nature of Writ of MANDAMUS declaring the action of the respondents in not releasing payment for the bill to the petitioner for the work executed by him namely i.e Providing CC drain from Municipal Office to Burial Ground in 5th Ward under Agreement No.135/201920 dated 03.03.2020 for an amount of Rs.7,41,732/ as illegal arbitrary malafidy highhanded and contrary to the procedure established by law apart from being voilative of Articles 14 and 19 1 g of the Constitution of India and consequentially direct the respondents to release the
payment of above bill along with interest forthwith in the interest of justice and pass necessary orders."
4. Learned counsel for the petitioner submits that the
petitioner completed the work entrusted to him as per the terms
and conditions of the agreement with the 4th respondent. He
submits that the above amount was sanctioned for public work
and cannot be withhold for any reason. The respondents are
under obligation to satisfy the bill for the work done by him
under the agreement. The respondents are not justified in
withholding the amount payable to the petitioner even after
completing the work within the stipulated time and to their
satisfaction. Hence, the petitioner is entitled for payment of the
said bill along with interest from the date of completion of the
work.
5. Sri V. Ashok Ram, learned GP for Finance on the basis of
instructions submits that the funds are released and bills are to
be prepared and to be uploaded by the Head of Department for
the W.P.No.29631 of 2022 and after receiving the bills, these
bills will be cleared on priority basis as per ways and means
position of the State Finance.
6. Sri N. Ranga Reddy, learned standing counsel for the 4th
respondent submits that the respondent No.4 shall upload the
bills afresh in CFMS website within a period of two (02) weeks.
7. Learned counsel for the petitioner submits that the
petitioner has claimed interest from the date of completion of
the work till the date of payment as well and with respect to
that prayer, liberty may be granted to the petitioner to approach
the respondent authorities and if their grievance in that respect
is not attended, to approach in appropriate proceedings.
8. The bills for payment were submitted through the CFMS
portal in the year 2020 but are still unpaid to the petitioner,
however, considering the submissions advanced by the learned
counsels for the partiers, with their consent, the writ petition is
being disposed of finally with the following directions:-
a) The 4th respondent - Venkatagiri Municipality, shall
upload the bills of the petitioner for the work in question,
in CFMS portal within two (02) weeks from today;
b) The 2nd respondent - Principal Secretary, Finance
Department, Secretariat, Velagapudi, Guntur District,
shall thereafter within a period of eight (8) weeks shall
release the payable amount after due verification and
scrutiny, to the petitioner, if there is no other legal
impediment;
c) The petitioner is granted liberty as prayed with respect to
the claim of interest on delayed payment;
d) The petitioner's claim for grant of interest for delayed
payment, if the petitioner approaches the respondents,
shall be duly considered by the competent
authority/respondents within a month of the petitioner so
approaching;
e) The grant of time to the respondents as in (a) & (b) above
on their request for payment, would not adversely affect
the petitioner's claim for interest for the period from the
date of entitlement for interest, under law, up to the date
of actual payment;
9. The writ petition stands disposed of finally in the
aforesaid terms. No order as to costs.
As a sequel thereto, miscellaneous petitions, if any pending,
shall also stand closed.
__________________________ RAVI NATH TILHARI,J Date:08.11.2022 Gk
THE HON'BLE SRI JUSTICE RAVI NATH TILHARI
WRIT PETITION No.29631 of 2022
Date:08.11.2022 Gk.
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!