Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S. Sitarama Engineering And Co vs The State Of Ap
2023 Latest Caselaw 1958 AP

Citation : 2023 Latest Caselaw 1958 AP
Judgement Date : 17 April, 2023

Andhra Pradesh High Court - Amravati
M/S. Sitarama Engineering And Co vs The State Of Ap on 17 April, 2023
Bench: R Raghunandan Rao
              HON'BLE SRI JUSTICE R. RAGHUNANDAN RAO

                             W.P.No.6265 of 2023

ORDER:

The petitioner had been issued work orders for supply of the

materials fro the purpose of public water scheme for the years 2017-18

and 2018-19 relating to the 3rd respondent-Gram Panchayat. The

petitioner supplied the material on 12.06.2017 and 02.10.2018 through bill

Nos.94 and 302 for an amount of Rs.4,95,968/- and Rs.2,50,065/-

respectively. The respondent had paid an amount of Rs.1,80,000/- only in

respect of the payment of Rs.4,95,968/-. As the balance amount of

Rs.3,15,963 and Rs.2,50,065 have not been paid 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.

                                           2                             RRR,J
                                                          W.P.No.6265 of 2023


          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 amount 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.

17th April, 2023 Js.

                           3                         RRR,J
                                      W.P.No.6265 of 2023


      HON'BLE SRI JUSTICE R. RAGHUNANDAN RAO




                W.P.No.6265 of 2023




                17th April, 2023

Js.
 4                 RRR,J
    W.P.No.6265 of 2023
 

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter