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

M/S. Hamsitha Enterprises vs The State Of Andhra Pradesh
2024 Latest Caselaw 136 AP

Citation : 2024 Latest Caselaw 136 AP
Judgement Date : 3 January, 2024

Andhra Pradesh High Court - Amravati

M/S. Hamsitha Enterprises vs The State Of Andhra Pradesh on 3 January, 2024

     HON'BLE SRI JUSTICE VENKATESWARLU NIMMAGADDA


               WRIT PETITION No.22783 of 2023
ORDER:

1. The petitioner had been awarded the contract of work(s)

under the subject scheme in Srikakulam District. After execution

of the said contract, a final bill was prepared for a sum of

Rs.18,24,864/- as per the sanctioned orders. 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 while

admitting about the claim of the petitioner placed on record

instructions received from the District Medical & Health Officer,

Srikakulam District, dated 22.11.2023. He would submit that due

to lack of SDF funds, bill was not paid. Soon after release of the

SDF funds, payment will be made 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, this Writ

Petition is disposed of with a direction to the respondents to

release the amount of Rs.18,24,864/- 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. 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 TPS

HON'BLE SRI JUSTICE VENKATESWARLU NIMMAGADDA

WRIT PETITION No.22783 of 2023

03.01.2024 TPS

 
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