Citation : 2024 Latest Caselaw 265 AP
Judgement Date : 5 January, 2024
HON'BLE SRI JUSTICE VENKATESWARLU NIMMAGADDA
WRIT PETITION No.14529 of 2023
ORDER:
1. The petitioner had been awarded the contract of work(s)
under the subject scheme in West Godavari District. After
execution of the said contract, final bills were prepared for a sum
of Rs.11,68,431/- 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
Rs.11,14,328/-, 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
placed on record the written instructions received from the
Executive Engineer, Nidadavole, dated 28.06.2023 admitting an
amount of Rs.11,14,328/- payable to the petitioner. Soon after
release of the LOC, 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, learned Government Pleader for Irrigation this Writ
Petition is disposed of with a direction to the respondents to
release the amount of Rs.11,14,328/-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 and
due amount, 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 05.01.2024 RMD/KLK
HON'BLE SRI JUSTICE VENKATESWARLU NIMMAGADDA
WRIT PETITION No.14529 of 2023
05.01.2024 RMD/KLK
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!