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

V Chinna Venkata Ramaiah vs The State Of Andhra Pradesh
2024 Latest Caselaw 111 AP

Citation : 2024 Latest Caselaw 111 AP
Judgement Date : 3 January, 2024

Andhra Pradesh High Court - Amravati

V Chinna Venkata Ramaiah vs The State Of Andhra Pradesh on 3 January, 2024

     HON'BLE SRI JUSTICE VENKATESWARLU NIMMAGADDA

                   WRIT PETITION No.21519 of 2023

ORDER:

1. The petitioner had been awarded the contract of various works

under various schemes in YSR (Kadapa) District. After execution of

the said contract, final bills were prepared totalling to a sum of

Rs.2,66,049/- as per the sanctioned orders along with earned money

deposit and other security deposits. As the payment of the said

amount has not been made by the respondents, the petitioner has

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 sum 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.

4. On the other hand, learned Government Pleader for Irrigation

while admitting about the claim of the petitioner placed on record

instructions received from the Executive Engineer Kadapa, dated

20.12.2023. He would submit that requisition for Bro is under

process, bill could not be paid. Soon after the BRO is released, bill

will be paid to the petitioner.

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

and after hearing the submissions of learned counsel for the

petitioner and the learned Government Pleader for Irrigation, this writ

petition is disposed of with the following directions:

a. the respondents are directed to release the amount of

Rs.2,66,049/- to the petitioner, 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 six (06) weeks from the

date of receipt of a copy of this order. It would also be open to

the petitioner to agitate his claim for higher rate of interest, if

any payable by the respondents, in an appropriate forum.

b. the respondents are directed to pay the earnest money deposit

and other security deposits to the petitioner as per agreement

Nos.553DN silt/2017-18, Dt. 22.05.2017, 554DN silt/2017-18, Dt.

22.05.2017, , 817 DN silt/ 2017-18, dt. 02.06.2017, within a period of

four (04) weeks from the date of receipt of a copy of this order.

There shall be no order as to costs.

Consequently, Miscellaneous Petitions, if any, pending in this

Writ Petition shall stand closed.

______________________________________ VENKATESWARLU NIMMAGADDA, J

03.01.2024 SCH/KMS

HON'BLE SRI JUSTICE VENKATESWARLU NIMMAGADDA

WRIT PETITION No.21519 of 2023

03.01.2024 SCH/KMS

 
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