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

K Janardhan Naidu vs The State Of Andhra Pradesh
2022 Latest Caselaw 7969 AP

Citation : 2022 Latest Caselaw 7969 AP
Judgement Date : 19 October, 2022

Andhra Pradesh High Court - Amravati
K Janardhan Naidu vs The State Of Andhra Pradesh on 19 October, 2022
             HON'BLE SRI JUSTICE K.SURESH REDDY

                   Writ Petition No.22020 of 2021

ORDER:-


      This writ petition is filed seeking the following relief:-

             "Writ Order or direction more particularly one in the
      nature of Writ of Mandamus declaring the action of the
      respondents in not releasing the bill amount of Rs.49,58,311/-

with interest as per the agreement No.45 SE/2018-19, dated 25.05.2018 in relation to the execution of work "Neeru-Chettu- Improvements to K.T.S., Channel with CC Walls near Batladinne Village in Kavali Mandal of SPSR Nellore District", to the petitioner till today, as illegal, arbitrary, violation of Articles 14, 19 (1)(g), 21 and 300-A of the Constitution of India and consequently direct the respondents to release the bill amount of Rs.49,58,311/-, with interest"

2. Heard Sri Pandu Ranga Rao, learned counsel for the petitioner

as well as Sri B.Dharani Kumar, learned Assistant Government Pleader

for Irrigation and Common Area Development (CAD).

3. The 5th respondent invited bids in Tender Notice No.35/2017-

2018, dated 28.03.2018 for execution of work "Neeru-Chettu-

Improvements to K.T.S., Channel with CC Walls near Batladinne

Village in Kavali Mandal of SPSR Nellore District". The petitioner

participated in the tender and became the lowest bidder and he has

entered into an agreement No. 45 SE/2018-19, dated 25.05.2018.

Thereafter, the petitioner commenced the work and completed the

same successfully without any complaint from the authorities. In

spite of completion of work, the respondents have not paid the final

bill amount of Rs.49,58,311/-.

4. The learned Government Pleader did not dispute the execution

of work and non-payment of the final bill and also stated that the

respondents-authorities are verifying the claims of the petitioner and

would be in a position to make payments only after such verification

is being completed.

5. 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.

6. In view of the aforesaid directions of this court in various cases

and after hearing both sides, this writ petition is disposed of with a

direction to the respondents to complete the verification process

within a period of three (3) 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

three (3) weeks. 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. No costs.

Miscellaneous Petitions, if any, pending in this writ petition

shall stand closed.

_______________ K.SURESH REDDY,J 19th day of October,2022 RPD

HON'BLE SRI JUSTICE K. SURESH REDDY

WRIT PETITION No. 22020 of 2021

Dated: 19.10.2022

RPD

 
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