Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

E P R Constructions vs The State Of Andhra Pradesh
2024 Latest Caselaw 7271 AP

Citation : 2024 Latest Caselaw 7271 AP
Judgement Date : 19 August, 2024

Andhra Pradesh High Court - Amravati

E P R Constructions vs The State Of Andhra Pradesh on 19 August, 2024

 APHC010305952024
                    IN THE HIGH COURT OF ANDHRA PRADESH
                                  AT AMARAVATI                         [3329]
                           (Special Original Jurisdiction)

                MONDAY ,THE NINETEENTH DAY OF AUGUST
                   TWO THOUSAND AND TWENTY FOUR

                                  PRESENT

     THE HONOURABLE SRI JUSTICE VENKATESWARLU NIMMAGADDA

                      WRIT PETITION NO: 15557/2024

Between:

E P R Constructions and Others                               ...PETITIONER(S)

                                     AND

The State Of Andhra Pradesh and Others                     ...RESPONDENT(S)

Counsel for the Petitioner(S):

     1. RAMBABU KOPPINEEDI

Counsel for the Respondent(S):

     1. GP FOR ROADS BUILDINGS

     2. GP FOR FINANCE PLANNING

The Court made the following:

ORDER:

1. The petitioners herein have been awarded various contract works in

Y.S.R. Kadapa District. After execution of the said contract, a final bill was

prepared for a sum of Rs.1,75,04,135/- as per the sanctioned orders. As the

payment of the said amount has not been made by the respondents, the

petitioners have approached this Court by way of this writ petition.

2. It is the contention of the petitioners that even though the respondents

admitted that the petitioners are entitled for payment of the aforesaid sum of

money, no payment is being made. The petitioners contend 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. On the other hand, learned Government Pleader for the Respondents

while admitting about the claim of the petitioner placed on record instructions

received from the Executive Engineer (FAC), R&B Division, Proddatur, dated

06.08.2024. He would submit that, since the budget was not released by the

Government, the bills were not paid to the petitioners. Soon after release of

the budget by the Government, the bills will be paid to the petitioners.

5. In view of the aforesaid directions of this Court in various cases and

after hearing the submissions of learned counsel for the petitioners and

learned Government Pleader for the Respondents, this Writ Petition is

disposed of with a direction to the Respondents to release amount of

Rs.1,75,04,135/- to the petitioners along with the interest @ 6% per annum, in

view of the judgment of the Hon'ble Division Bench of this Court in Writ Appeal

No.724 of 2021 and batch dated 12.10.2023, within a period of three months from the date of receipt of a copy of this order. It would also be open to the

petitioners to agitate their claim for higher rate of interest, if any payable by

the respondents, in an appropriate forum. There shall be no order as to costs.

7. Consequently, Miscellaneous Petitions, if any, pending in this Writ

Petition shall stand closed.

________________________________ VENKATESWARLU NIMMAGADDA, J

19.08.2024 Knr HON'BLE SRI JUSTICE VENKATESWARLU NIMMAGADDA

19.08.2024

W

KNR

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter