Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S Pratistha Engineering vs State Of Odisha And Ors. .... Opposite ...
2025 Latest Caselaw 6087 Ori

Citation : 2025 Latest Caselaw 6087 Ori
Judgement Date : 20 June, 2025

Orissa High Court

M/S Pratistha Engineering vs State Of Odisha And Ors. .... Opposite ... on 20 June, 2025

Author: S.K. Panigrahi
Bench: S.K. Panigrahi
                                                                Signature Not Verified
                                                                Digitally Signed
                                                                Signed by: BHABAGRAHI JHANKAR
                                                                Reason: Authentication
                                                                Location: ORISSA HIGH COURT, CUTTACK
                                                                Date: 24-Jun-2025 16:53:36




              IN THE HIGH COURT OF ORISSA AT CUTTACK

                              W.P.(C) No. 6634 of 2023

     (In the matter of an application under Articles 226 and 227 of the
     Constitution of India, 1950).

     M/s Pratistha Engineering                    ....                      Petitioner(s)
     Ltd.,, Bhubaneswar
                                       -versus-

      State of Odisha and Ors.                    ....          Opposite Party (s)


     Advocates appeared in the case throughHybrid Mode:

     For Petitioner(s)             :              Mr. Merusagar Samantray, Adv.
                                                                      Along with
                                                              Ms. J.J. Jyoti, Adv.


     For Opposite Party (s)        :                Ms. Jyotsnamayee Sahoo, ASC


                   CORAM:
                   DR. JUSTICE S.K. PANIGRAHI

                      DATE OF HEARING:-15.05.2025
                     DATE OF JUDGMENT:-20.06.2025
     Dr. S.K. Panigrahi, J.

1. In this Writ Petition, the Petitioner seeks a direction from this Court to

compel the Opposite Parties to pay interest on a delayed escalation

payment of ₹2.79 crore, alleging arbitrary denial despite admitted

liability, invoking principles of equity, Article 14, and settled judicial

precedents.

Location: ORISSA HIGH COURT, CUTTACK

I. FACTUAL MATRIX OF THE CASE:

2. The brief facts of the caseare asfollows:

(i) A tender bearing Bid ID No. CE-DPI&R-16/2010-11 was floated for the

construction of a Road Over Bridge near Lingaraj Road PH Level

Crossing No.190. The agreement for the work was executed on

28.05.2012 with M/s. Panda Infra Projects Ltd. The estimated value of

the contract was approximately ₹21.73 crore (₹21,73,61,511/- as per the

petitioner; ₹21,10,30,593/- as per opposite parties).

(ii) The work commenced shortly after agreement execution and was

completed on 27.06.2018, as acknowledged by both parties. The

project timeline was extended through official approval without levy

of penalty.

(iii) The final bill was submitted by the contractor on 29.06.2018 and

accepted by the Executive Engineer on 14.11.2018, though it excluded

the labour wage escalation component. The petitioner submitted a

separate escalation claim amounting to ₹2,87,63,236/- relating to

enhanced minimum wages.

(iv) The petitioner made multiple representations for the release of

escalation dues between January 2020 and August 2020, submitting

supporting documentation. Government authorities approved excess

deviation work on 25.08.2020, enhancing the contract value by 20.80%.

The Chief Engineer (World Bank Projects) acknowledged the

escalation claim on 16.10.2020.

(v) Due to administrative inaction, the petitioner approached this Court

in W.P.(C) No. 7545 of 2021. Pursuant to the Court's direction dated

Location: ORISSA HIGH COURT, CUTTACK

29.07.2021, an amount of ₹2,79,92,792/- was paid towards the

escalation claim.

(vi) The petitioner filed a representation on 22.10.2022 seeking interest of

₹2,64,26,120.74 at 18% per annum for the period 29.06.2018 to

30.07.2021. The representation was rejected on 06.01.2023, prompting

the present writ petition.

II. SUBMISSIONS ON BEHALF OF THE PETITIONER:

3. Learned counsel for the Petitioner earnestly made the following

submissions in support of his contentions:

(i) Despite admitting and paying principal escalation dues, the interest

was arbitrarily denied, violating the Petitioner's rights. The Petitioner

suffered financial losses and interest on borrowed capital during the

delay period.

(ii) Clause 31 of the Agreement entitles Petitioner to refund/escalation in

labour, material, diesel costs. Once escalation is admitted and paid,

interest is an implied contractual obligation when payment is delayed.

(iii) Once the government admitted and processed escalation dues, denial

of interest on grounds of absence of guidelines is unsustainable and

barred by estoppel. Government cannot take advantage of its own

delay and administrative inertia.

(iv) It is submitted that as per the case of S.K. Dua v. State of Haryana1,

the interest can be awarded even in absence of statutory rule, based

on constitutional rights or equity.

(2008) 3 SCC 44.

Location: ORISSA HIGH COURT, CUTTACK

(v) Administrative laches cannot deprive the contractor of rightful

compensation. Other contractors have been paid with interest;

discrimination here violates principles of equity and fair play.

(vi) The petitioners rely on the decisions in ABL International Ltd. v.

Export Credit Guarantee Corporation2 and Unitech Ltd. v. TSIIC

Ltd3.to contend that even contractual matters may be examined under

Article 226 of the Constitution where the conduct of the State or its

instrumentalities is arbitrary, unreasonable, or involves elements of

public law. It is further submitted that a monetary claim arising out of

such arbitrariness is maintainable in writ jurisdiction when directed

against the State or entities discharging public functions.

(vii) State's refusal to pay interest despite full admission and prolonged

delay is disproportionate, mala fide, and biased. Petitioner is being

treated differently from similarly situated contractors.

III. SUBMISSIONS ON BEHALF OF THE OPPOSITE PARTIES:

4. Learned counsel for the Opposite Parties earnestly made the following

submissions in support of her contentions

(i) The petition is not maintainable under Article 226 as it pertains to a

purely contractual money claim (interest on delayed escalation

payment). The opposite parties argue that such disputes must be

adjudicated in a civil or commercial court, especially since the claim

does not involve any violation of a statutory or constitutional right.

Reliance is placed on Union of India v. PunaHinda4.

(2004) 3 SCC 553.

(2021) 8 SCC 497.

(2021) 10 SCC 690.

Location: ORISSA HIGH COURT, CUTTACK

(ii) The petitioner is not a party to the contract, which was executed with

M/s. Panda Infra Projects Ltd. Multiple variations in the name of the

contractor (e.g., Panda Infratech, Panda Infra Projects (India) Pvt. Ltd.)

create ambiguity regarding the petitioner's legal identity and

entitlement. The writ is therefore challenged for want of standing.

(iii) There is no contractual provision allowing interest on delayed

payments. The escalation claim was processed and paid following

proper procedure and within reasonable time after final approval. The

petitioner allegedly accepted the payment without protest or

reservation, thereby settling the matter.

(iv) The payment of escalation dues was made in accordance with revised

government guidelines issued in 2019 and 2021 after earlier ones were

quashed by the High Court. The opposite parties assert that these

were duly followed, and no undue delay can be attributed to the

State.

(v) The petitioner is accused of misleading the court by suppressing facts,

particularly regarding full and final payment, and attempting to

create an artificial claim. The opposite parties contend that the writ

petition is frivolous and intended to extract interest without legal

basis.

IV. COURT'S REASONING AND ANALYSIS:

5. Heard Learned Counsel for parties and perused the documents placed

before this Court.

6. The petitioner seeks a writ of mandamus under Article 226 for interest

on delayed payment of an admitted escalation claim under a public

Location: ORISSA HIGH COURT, CUTTACK

works contract, alleging that the State unjustifiably withheld the

amount for over three years, causing financial loss. Though the

escalation amount of ₹2.87 crore was eventually paid in July 2021 after

court intervention, the petitioner contends that interest is payable for

the delay, which was not due to any fault on their part. The opposite

parties argue that the writ is not maintainable for a contractual

monetary claim, that the contract does not provide for interest on

delayed payments, and that the petitioner accepted the amount

without protest. They further submit that the delay was caused by

administrative procedures and revised guidelines, not arbitrariness or

malice. Accordingly, they pray for dismissal of the writ petition,

asserting that no further amount is due.

7. On the pleadings and arguments of the parties, the following key

issues arise for determination:

i. Whether the writ petition under Article 226 is maintainable for a

claim of interest arising out of a public contract, or whether the

petitioner should be relegated to alternate remedies (such as a

civil suit).

ii. Whether the petitioner is entitled to interest on the delayed

escalation amount, despite the absence of any express provision

for interest in the contract. This issue involves examining:

a) The legal right to claim interest in such circumstances

(under contract law or equity), and

b) Whether the delay in payment was unjustified or arbitrary

so as to merit interest as a compensatory measure.

Location: ORISSA HIGH COURT, CUTTACK

iii. Whether the actions of the opposite parties in delaying the

escalation payment violated Article 14 of the Constitution by

being arbitrary, unfair, or discriminatory, and if so, whether that

strengthens the petitioner's case for relief in the writ jurisdiction.

8. It is well-settled that the existence of a contract with the State or its

instrumentality does not entirely oust the writ jurisdiction of

constitutional courts. Over the years, the Supreme Court has clarified

the contours of when a writ may lie in contractual matters. One such

case is that of Kumari Shri Lekha Vidyarthi and Ors. v. State of U.P.

and Ors.5wherein the Supreme Court held as follows:

"The impact of every State action is also on public interest. It is really the nature of its personality as State which is significant and must characterize all its actions, in whatever field, and not the nature of function, contractual or otherwise which is decisive of the nature of scrutiny permitted for examining the validity of its act. The requirement of Article 14 being the duty to act fairly, justly and reasonably, there is nothing which militates against the concept of requiring the State always to so act, even in contractual matters."

9. Likewise, the Supreme Court in the ABL International (Supra)

authoritatively held that a writ petition can be maintained against the

State even if the claim arises out of a contract, provided the facts are

not seriously in dispute and the claim involves enforcement of legal or

constitutional right. The relevant excerpts are produced below:

"From the above discussion of ours, following legal principles emerge as to the maintainability of a writ petition :-

1991 (1) SCC 212

Location: ORISSA HIGH COURT, CUTTACK

a) In an appropriate case, a writ petition as against a State or an instrumentality of a State arising out of a contractual obligation is maintainable.

(b) Merely because some disputed questions of facts arise for consideration, same cannot be a ground to refuse to entertain a writ petition in all cases as a matter of rule.

(c) A writ petition involving a consequential relief of monetary claim is also maintainable."

10. The abovementioned precedents make it clear that there is no bright-

line rule barring writs in contract cases. Each case must be assessed on

its own merits to see if a public law element or a clear legal right is

involved.

11. In the case at hand, the essential facts are largely undisputed: the

petitioner completed the work, a certain sum was found due as

escalation and the opposite parties delayed its payment for about

three years, releasing it only under court directions and without

interest. There is no controversy about the contract's existence or the

completion of work. The dispute centers on the State's obligation to

pay interest for the delay. This issue can be determined on the

admitted timeline of events and the contractual and legal framework,

without requiring any elaborate evidence. Thus, the factual matrix is

not so complex, as to demand a trial, it is suitable for adjudication in

writ proceedings since we are primarily interpreting the scope of

petitioner's rights in law (and under Constitution) against the State's

admitted conduct.

12. Moreover, the petitioner's claim is predicated on alleged arbitrariness

by the State. When such allegations of unconstitutional behavior are

Location: ORISSA HIGH COURT, CUTTACK

made, the High Court is empowered to examine them under Article

226. The availability of an alternate civil remedy does not bar the writ

if the petitioner can show a breach of fundamental rights or gross

arbitrariness.

13. The Supreme Court in the S.K. Dua (Supra) dealt with a somewhat

analogous scenario: a retired government officer claimed interest on

delayed payment of retirement dues via a writ. The High Court had

dismissed his petition summarily, asking him to approach the civil

court. The Supreme Court set aside that dismissal and observed that

the writ should be heard on merits, noting that even in absence of a

specific rule, the claim for interest court be founded on constitutional

rights. The relevant excerpts are produced below:

"In the circumstances, prima facie, we are of the view that the grievance voiced by the appellant appears to be well- founded that he would be entitled to interest on such benefits. If there are Statutory Rules occupying the field, the appellant could claim payment of interest relying on such Rules. If there are Administrative Instructions, Guidelines or Norms prescribed for the purpose, the appellant may claim benefit of interest on that basis. But even in absence Statutory Rules, Administrative Instructions or Guidelines, an employee can claim interest under Part III of the Constitution relying on Articles 14, 19 and 21 of the Constitution. The submission of the learned counsel for the appellant, that retiral benefits are not in the nature of "bounty" is, in our opinion, well-founded and needs no authority in support thereof. In that view of the matter, in our considered opinion, the High Court was not right in dismissing the petition in limine even without issuing notice to the respondents."

Location: ORISSA HIGH COURT, CUTTACK

14. This reflects the judiciary's evolving stance that when a citizen is

unjustly deprived of money or property by the State, particularly

when such deprivation stems from administrative inaction rather than

any dispute on entitlement, the constitutional courts are empowered

to step in and grant relief. The principle underlying this approach is

that the State, being a model litigant, must not act in a manner that

causes undue hardship to individuals, especially when no plausible

justification exists for the delay.

15. That said, this Court is mindful of the caution that not every contract

dispute should be converted into a writ petition. The ABL

International (Supra) judgment itself cautions that the extraordinary

power under Article 226 must be exercised with circumspection,

especially if the contract provides its own dispute resolution

mechanism or if the matter is better suited for trial. In the present

case, however, the contract does not appear to mandate arbitration or

any special forum for disputes (no such clause was pointed out by the

opposite parties). The only remedy suggested by the State is a general

civil suit. But a civil suit for recovery of interest in this scenario would

essentially traverse the same legal question we are equipped to decide

here: whether the law implies an obligation on the State to pay

interest for delayed payment of an admitted due. Relegating the

petitioner to a suit would cause further delay and expense, which,

given that the principal has already been paid after a court's

indulgence, may not be efficacious.

Location: ORISSA HIGH COURT, CUTTACK

16. In view of the above, this Court holds that the writ petition is

maintainable. The case involves no complex factual inquiry, the claim

is against a State entity, and allegations of arbitrariness under Article

14 have been made out prima facie. The petitioner seeks enforcement

of his right to a fair treatment and full payment (including interest)

from the State, which is a justiciable issue in the writ realm.

Consequently, the preliminary objection of the opposite parties is

rejected. The Court will proceed to adjudicate the petitioner's claim on

merits under Article 226, rather than directing him to a civil suit, to

avoid prolonging the injustice allegedly suffered.

17. As a side note, the objection regarding ambiguity in the petitioner's

identity is not significant enough to affect maintainability. Upon

perusing the record, it is evident that the writ petitioner is indeed the

same legal person/entity that executed the contract. The petitioner has

filed an affidavit clarifying this aspect. The Court is satisfied that there

is no prejudice to the opposite parties on this count; the contracting

party and the petitioner are one and the same. This minor discrepancy

does not warrant dismissing the petition. Courts have the power to

allow correction of the cause title if needed, but here it is unnecessary

as the identity is substantively clear. This Court therefore proceeds to

examine the substantive claim for interest.

18. The crux of the matter is whether the petitioner has a right to be

compensated by way of interest for the period during which the

escalation amount remained unpaid. It is undisputed that the contract

does not explicitly provide for interest on delayed payments. The

Location: ORISSA HIGH COURT, CUTTACK

general rule in contract law is that interest is payable only if there is a

stipulation (express or implied) to that effect, or if some law or usage

applicable to the contract so mandates. In the absence of an

agreement, a party's entitlement to interest would typically arise

under statutes like the Interest Act, 1978 or by discretion of the court.

However, when we are in the realm of public law and equity, the

approach can be nuanced.

19. The opposite parties have argued that silence of the contract on

interest implies no interest is payable. The petitioner, on the other

hand, urges that fairness and equity demand payment of interest for

the delay. The Supreme Court's observations in S.K. Dua (Supra) are

instructive. In that case, concerning delayed retiral dues, the Supreme

Court held that if there are applicable rules or guidelines providing

for interest, those should be followed; but even "in absence of statutory

rules, administrative instructions or guidelines, an employee can claim

interest under Part III of the Constitution relying on Articles 14, 19 and 21".

20. By analogy, a contractor (though not an "employee") dealing with the

State can invoke the constitutional principle that arbitrary deprivation

of money that is due attracts the protection of Article 14. The notion is

that money legitimately due to a person is their "property" in a sense,

and unreasonable withholding of such property by the State may

violate Article 14 and Article 300A, and even implicate Article 21 if it

affects the person's livelihood. Thus, even if the contract did not

promise interest, the law can impose an obligation to pay interest as a

facet of compensatory justice.

Location: ORISSA HIGH COURT, CUTTACK

21. It is also relevant to note that interest is not a penalty; it is a normal

accretion on capital. If A owes B a certain sum and pays it after three

years, A has lost the opportunity to use that money for those three

years. Conversely, A (the debtor) had the benefit of retaining that

money interest-free. In financial terms, this is an unjust enrichment of

the debtor at the cost of the creditor. Courts of law and equity often

step in to neutralize such unfair advantage by awarding interest. This

principle applies with greater force to the State, which is expected to

deal fairly. The State cannot retain money due to a citizen for long

periods and then turn around and say, "since the contract did not

mention interest, we can pay years later at no extra cost." Doing so

would encourage indifference to timely performance of obligations.

Therefore, unless specifically prohibited by the contract, there is

nothing in law that prevents the Court from awarding interest on

delayed payments, especially against the State.

22. Clause 31 of the contract (the escalation clause) gave the petitioner the

right to be compensated for price escalation in inputs (like materials,

labor, etc.) over the course of the project. This clause essentially means

that the contract price was subject to adjustment and the petitioner

would not be forced to absorb cost increases beyond his control. By

submitting an escalation bill and having it accepted eventually, the

petitioner was exercising a contractual right. Once the amount was

determined as payable, it became an accrued debt from the opposite

parties to the petitioner. The contract may not explicitly specify a due

date for escalation payments, but by practice and necessary

Location: ORISSA HIGH COURT, CUTTACK

implication, such payments are expected to be made along with or

shortly after the final bill; in this case, accepted in November 2018, the

escalation ought to have been settled within a reasonable time

thereafter.Therefore, the Court views the escalation amount as money

that became due to the petitioner in late 2018. The failure to pay that

amount until July 2021 is a breach of the opposite parties' implied

obligation to pay within a reasonable time. In the absence of any

justification that can legally excuse this delay, it follows that the

petitioner ought to be compensated for the value of money lost over

that period, i.e., by interest.

23. Importantly, the opposite parties have not pointed to any clause in the

contract that prohibits payment of interest. Some government

contracts do contain a clause like "no interest shall be payable on any

delayed payments or pending claims," but no such clause from this

contract is cited before this Court. Thus, this Court is not confronted

with a situation of overriding contractual prohibition. Had there been

an explicit bar, the matter would be different, as courts generally

respect the terms of a contract freely entered. Here, the contract is

simply silent on the aspect of interest. That contractual silence, in the

opinion of this Court, does not mean the petitioner has waived his

right to interest per se. It simply means the contract did not stipulate

one way or the other. In such a vacuum, the Court is entitled to apply

general principles of law and equity to determine the entitlement.

24. The opposite parties argue that by accepting the principal amount

without protest, the petitioner acquiesced to the settlement of the

Location: ORISSA HIGH COURT, CUTTACK

claim. However, the facts show that the petitioner did make multiple

representations pressing for interest both before and after receiving

the principal sum. The acceptance in July 2021 was under compulsion

of a court order, as the petitioner had to fight to secure even that

payment.It was not a voluntary part-payment that the petitioner

agreed to treat as full satisfaction. On the contrary, immediately after

getting the Rs. 2.79 crore, the petitioner formally claimed interest for

the delay. This conduct negates the theory of "accord and

satisfaction." There is no evidence that the petitioner executed any full

and final discharge voucher or gave up his claim to interest. Hence,

the door remained open for him to pursue this additional claim. The

Court would be slow to infer waiver of a constitutional or legal right

(here, the right to fair compensation for delay) unless it is clear and

express. In this case, no such clear waiver is present.

25. The petitioner has claimed interest at 18% per annum, which he terms

a "reasonable commercial rate." This percentage no doubt appears on

the higher side, particularly in the current era of lower interest rates.

Courts, in their discretion, typically award interest in the range of 6%

to 12% in such matters, depending on the circumstances and the

period of default. The rationale for applying 18% interest could be

that certain public works contracts or statutory frameworks expressly

provide for higher rates to deter delays in payment. However, since

this is a writ proceeding and we are invoking equitable principles; the

rate of interest should be what is fair and not punitive. If it were

established that the opposite parties acted in bad faith or in willful

Location: ORISSA HIGH COURT, CUTTACK

defiance, a high rate might be justified as an example. Here, while this

Court finds the delay unjustified, it does not find any allegation of

malice or fraud, it appears to be governmental tardiness. Therefore,

interest should be compensatory, not penal.

26. That said, the delay of over three years is considerable, during which

the petitioner was deprived of a substantial sum of nearly ₹2.8 crore.

Had the petitioner borrowed this amount from a bank, he would

likely have paid interest close to commercial lending rates.

Conversely, if the petitioner had this money, he could have invested it

for returns. Considering these factors and the prevailing rates, an

interest rate in the range of 9% per annum simple would be

reasonable. This roughly corresponds to a median between a

conservative saving rate and a commercial borrowing rate over that

period. It also aligns with what many courts award in similar

situations as a fair measure. However, the final decision on rate will

be addressed in the Conclusion after examining the remaining issue

on arbitrariness, which may color the relief.

27. The last issue to be considered by this Court is whether the delay in

this case was indeed unjustified or arbitrary (as the petitioner says) or

whether it was a mere procedural delay excusable in the

circumstances (as the opposite parties claim).

28. The conduct of the State in contractual matters is not judged by the

standard of a private trader in a marketplace, but by the higher

standards of fairness and reasonableness mandated by the

Constitution. Even though the State may enter into commercial

Location: ORISSA HIGH COURT, CUTTACK

contracts, it cannot shed its character as State under Article 12, and

thus all its actions are expected to be free from arbitrariness.

Therefore, if a government department unduly delays payment of a

due amount without good reason, it can be regarded as acting

unfairly.

29. In the present case, the opposite parties have attempted to justify the

delay by pointing to revised guidelines and procedural requirements.

The Court certainly acknowledges that governmental processes can be

complex: file movements, approvals, audits, etc., can consume time.

However, the critical question is whether a delay of over three years

(July 2018 to July 2021) is reasonable or whether it betrays

administrative apathy amounting to arbitrariness. The petitioner's

escalation claim was essentially a matter of accounting and

verification, which ought to have been concluded in a matter of

months, not years. The fact that the petitioner had to approach a court

to prod the authorities into releasing the payment strongly suggests

that the delay was not entirely innocent or unavoidable. Indeed, once

the court order was passed, the machinery moved and payment was

made. This sequence indicates that, absent judicial intervention, the

petitioner's dues might have been stuck indefinitely. Such inertia in

paying an admitted due reflects arbitrariness, or at least unjustified

bureaucratic procrastination.

30. The opposite parties mentioned revised guidelines, but significantly,

they do not claim that those guidelines denied the petitioner's claim

or found it ineligible. Ultimately, the amount (almost the entire claim)

Location: ORISSA HIGH COURT, CUTTACK

was paid, which implies the claim was valid all along. If the

guidelines were issued say in 2019, it should not have taken until mid-

2021 to apply them and process the payment. The opposite parties

have not pointed to any ongoing dispute or investigation that was

holding up the payment. For example, sometimes payments are

withheld due to allegations of overbilling or pending clarifications. Bu

no such reason is cited here beyond "waiting for guidelines". Thus, in

absence of a clear, compelling justification, the extended delay must

be taken as unreasonable.

31. Arbitrariness under Article 14 is not confined to discriminatory

treatment vis-à-vis others; it also encompasses any action (or inaction)

that is not informed by reason or that is manifestly unfair to an

individual. Famously, the Supreme Court in the case of E.P. Royappa

v. State of Tamil Nadu6 held as follows:

"From a positivistic point of view, equality is antithetic to arbitrariness. In fact equality and arbitrariness are sworn enemies; one belongs to the rule of law in a republic while the other, to the whim and caprice of an absolute monarch. Where an act is arbitrary it is implicit in it that it is unequal both according to political logic and constitutional law and is therefore violative of Art. 14, and if it affects any matter relating to public employment, it is also violative of Art. 16. Arts. 14 and 16 strike at arbitrariness in State action an( ensure fairness and equality of treatment. They require that State action must be based on valent relevant principles applicable alike to all similarly situate and it must not be guided by any extraneous or irrelevant considerations because that would be denial of equality.

1974 AIR 555

Location: ORISSA HIGH COURT, CUTTACK

Where the operative reason for State action, as distinguished from motive inducing from the antechamber of the mind, is not legitimate and relevant but is extraneous and outside the area of permissible considerations, it would :amount to mala fide exercise of power and that is hit by Arts. 14 and

16. Mala fide exercise of Power and arbitrariness are different lethal radiations emanating from the same vice : in fact the matter comprehends the former."

32. In this case, the petitioner's money was held up for years without a

tenable explanation. This, in the Court's view, amounts to arbitrary

action (or rather, arbitrary inaction) on the part of the State. The

petitioner, like all contractors, had a legitimate expectation to be paid

timely. By breaching that expectation without cause, the opposite

parties failed to act in a fair, just, and non-arbitrary manner. The

Court therefore finds that the opposite parties' delay in disbursing the

escalation amount to the petitioner was unreasonable and arbitrary. It

violated the petitioner's right to equal and fair treatment under Article

14 of the Constitution. This finding buttresses the petitioner's

entitlement to interest, because when the State acts arbitrarily causing

monetary loss, the legal system's response is to make the aggrieved

party whole, which in monetary terms means adding interest to cover

the loss.

V. CONCLUSION:

33. The Writ Petition is maintainable under Article 226. The Petitioner has

rightly invoked the public law remedy since the claim raises issues of

fairness of State action and does not require any elaborate fact-finding

beyond the admitted record.

Location: ORISSA HIGH COURT, CUTTACK

34. The Petitioner is entitled to interest on the delayed payment of the

escalation amount. The contract's silence on interest does not preclude

this relief, given the legal and constitutional principles that come into

play. The State cannot unjustly enrich itself by holding onto money

due to the Petitioner without consequences.

35. Accordingly, the Opposite Parties are directed to pay interest to the

Petitioner at the rate of 9% per annum on the amount of ₹2.79 crore

for the period from 29 June 2018 to 30 July 2021. The interest amount

shall be paid within two months from the date of receipt of this

judgment. In case of default, the said amount shall carry further

interest at 9 percent per annum until actual payment.

36. Accordingly, this Writ Petition is disposed of.

37. Interim order, if any, passed earlier stands vacated.

(Dr.S.K. Panigrahi) Judge

Orissa High Court, Cuttack, Dated the 20th June, 2025/

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter