Citation : 2024 Latest Caselaw 732 AP
Judgement Date : 25 January, 2024
THE HON'BLE SRI JUSTICE VENKATESWARLU NIMMAGADDA
WRIT PETITION No.380 OF 2024
ORDER:
1. The petitioner had been awarded the contract of various
works under the subject in Kurnool District. After execution of
the said contract(s), a final bill was prepared for a sum of
Rs.26,16,239/- 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 for
Irrigation while admitting about the claim of the petitioner placed
on record instructions received from the Executive Engineer,
M.I.W Division, Kurnool, dated 08.01.2024. He would submit
that due to lack of the budget the payment to the petitioner was
not made. Soon after the release of budget by the Government,
the bills will be uploaded in the CFMS portal and amounts 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, learned Government Pleader for Irrigation this
Writ Petition is disposed of with a direction to the respondents to
release the amount of Rs.26,16,239/- 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
25.01.2024 DNV
THE HON'BLE SRI JUSTICE VENKATESWARLU NIMMAGADDA
WRIT PETITION No.380 OF 2024
25.01.2024 DNV
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!