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

Talluri Uma Maheshwara Rao, vs The State Of Andhra Pradesh,
2024 Latest Caselaw 435 AP

Citation : 2024 Latest Caselaw 435 AP
Judgement Date : 10 January, 2024

Andhra Pradesh High Court - Amravati

Talluri Uma Maheshwara Rao, vs The State Of Andhra Pradesh, on 10 January, 2024

     HON'BLE SRI JUSTICE VENKATESWARLU NIMMAGADDA

               WRIT PETITION No.16223 of 2023
ORDER:

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

under the subject scheme in Guntur District. After execution of

the said contract, final bills were prepared for a sum of

Rs.11,04,976/- 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.9,41,327/-, 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, Tenali, dated 30.01.2023 admitting an amount

of Rs.9,41,327/- 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.9,41,327/- 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.16223 of 2023

05.01.2024 RMD/KLK

 
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