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

Vijayakethana Constructions vs The State Of Ap
2022 Latest Caselaw 7800 AP

Citation : 2022 Latest Caselaw 7800 AP
Judgement Date : 13 October, 2022

Andhra Pradesh High Court - Amravati
Vijayakethana Constructions vs The State Of Ap on 13 October, 2022
                                        1




           THE HONOURABLE SRI JUSTICE BATTU DEVANAND

    WRIT PETITION NOS. 33407, 33375, 33429, 33370, 33362, 33364,
    33368, 33390, 33378, 33317, 33320, 33325, 33334, 33356, 33301,
              33382, 33385, 33469, 33442, 33458 OF 2022

C O M M O N O R D E R:-

          Heard learned counsel for the petitioner(s) and the learned

Government Pleader appearing for the respondents, Sri I.Koti Reddy,

learned Standing Counsel appearing for Gram Panchayat. 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 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 counsel appearing for the petitioner(s) and the

respondents have consented to dispose of the 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 petitioner(s) sought

permission of this Court to grant liberty to the petitioner(s) to renew

his/her/their claim with regard to the interest part after disposal of the

writ appeals.

7) The learned counsel for the petitioner(s) 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 Raj 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, the writ petitions are disposed of with the following

direction:

The Respondents shall pay the principal amount of the bill raised

by the writ petitioner(s) within a period of four (4) weeks.

11) The writ petitioner(s) is/are at liberty to renew/raise/agitate

his/her/their right with regard to interest aspect, etc., after disposal of

the writ appeals.

12) There shall be no order as to costs.

Miscellaneous petitions pending, if any, in this case shall stand closed.

______________________________ JUSTICE BATTU DEVANAND Date : 13.10.2022

Note: Issue CC by 15.10.2022 in each case separately.

B/o PA.

THE HONOURABLE SRI JUSTICE BATTU DEVANAND

WRIT PETITION NOS. 33407, 33375, 33429, 33370, 33362, 33364, 33368, 33390, 33378, 33317, 33320, 33325, 33334, 33356, 33301, 33382, 33385, 33469, 33442, 33458 OF 2022

Date : 13.10.2022 PA.

MAIN CASE No: WRIT PETITION NOS. 33407, 33375, 33429, 33370, 33362, 33364, 33368, 33390, 33378, 33317, 33320, 33325, 33334, 33356, 33301, 33382, 33385, 33469, 33442, 33458 OF 2022

PROCEEDING SHEET

SL.

      DATE         ORDER                                            OFFICE
NO.                                                                 NOTE

01.   13.10.2022   DEV, J



Writ Petitions are disposed of.(VSO)

_______ DEV,J PA.

SL.

      DATE   ORDER       OFFICE
NO.                      NOTE




SL.
      DATE   ORDER       OFFICE
NO.                      NOTE
 

 
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