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

Yanamala Niranjan vs The State Of Andhra Pradesh
2024 Latest Caselaw 85 AP

Citation : 2024 Latest Caselaw 85 AP
Judgement Date : 3 January, 2024

Andhra Pradesh High Court - Amravati

Yanamala Niranjan vs The State Of Andhra Pradesh on 3 January, 2024

     HON'BLE SRI JUSTICE VENKATESWARLU NIMMAGADDA


                   WRIT PETITION No.3861 of 2023
ORDER:

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

the subject scheme in Nellore District. After execution of the said

contract, a final bill was prepared for a sum of Rs.11,23,211/- 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, Nellore, dated

27.12.2023. He would submit that LOC is not released, bill could not

be paid. Soon after the LOC is released, payments 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.11,23,211/- 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 SCH/KMS

HON'BLE SRI JUSTICE VENKATESWARLU NIMMAGADDA

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