Citation : 2021 Latest Caselaw 12183 Raj
Judgement Date : 4 August, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 9763/2021
1. Hakim Khan S/o Meer Mohammed, Aged About 65 Years, By Caste Muslanman, R/o Village Panche Ka Talla, Tehsil Pokran, District Jaisalmer, Rajasthan.
2. Husain Khan S/o Hakim Khan, Aged About 38 Years, By Caste Muslanman, R/o Village Panche Ka Talla, Tehsil Pokran, District Jaisalmer, Rajasthan.
----Petitioners Versus
1. State Of Rajasthan, Through Secretary, (Water Resources Department), Jaipur, Rajasthan.
2. The Commissioner Colonization, Bikaner, Raj.
3. The Dy. Commissioner, Colonization, Indra Gandhi Nahar Priyajana, Nachana, District Jaisalmer, Raj.
4. The Tehsildar, Colonization, Tehsil Nachana-2, District Jaisalmer, Raj.
5. The Executive Engineer (Irrigation), T.m.c. Division, Indra Gandhi Nahar Pariyojana, Mohangarh, District Jaisalmer, Raj.
6. The Assistant Engineer (Irrigation), T.m.c. Division, Indra Gandhi Nahar Pariyojana, Mohangarh, District Jaisalmer, Raj.
----Respondents
For Petitioner(s) : Mr. Binja Ram
HON'BLE MR. JUSTICE VIJAY BISHNOI
Order
04/08/2021
Mr. Binja Ram, learned counsel for the petitioner has submitted
that the petitioners owns/possesses land, yet the respondents are
not providing irrigation facilities to the petitioners in view of the
litigation though they are having interim order in their favour.
(2 of 3) [CW-9763/2021]
Learned counsel for the petitioners also contended that number
of petitions involving identical grievance have been allowed by this
Court vide judgment dated 25.01.2016 passed in a bunch of writ
petitions led by SBCWP No13842/2015 (Gulsher Khan Vs. State
of Rajasthan & Ors.); which has been duly followed by another
Coordinate Bench decision dated 24.10.2017 passed in SBCWP
No11508/2017 (Gemar Singh Vs. State of Rajasthan & Ors.).
Learned counsel appearing for the respondents in principal
agreed that the issue is broadly covered, he, however, apprehended
that in guise of the judgment of this Court, the petitioner is seeking
irrigation facilities to his land, even he is not in command area.
Having heard rival submissions, the present writ petition is
disposed of in terms of the following directions given by this Court in
the cases of Gulsher Khan and Gemar Singh (supra), with further
directions that the petitioner shall be given irrigation facilities only if,
their land(s) fall in the command area.
1. The petitioners shall approach respective Executive
Engineer of IGNP Department by 31.08.2021 and furnish
documentary evidence regarding their ownership and title of
the agriculture lands, which they in their possession.
2. The petitioners, who are not having any documentary
evidence regarding their ownership and title of the said
agriculture land but their dispute regarding title of the said
agriculture land is pending either before departmental
authorities or before competent courts and stay order is passed
in their favour, can also furnish copies of said stay order passed
by the departmental authorities or competent courts in their
favour by 31.08.2021.
(3 of 3) [CW-9763/2021]
3. The respective Executive Engineer of IGNP Department
after verifying the documentary evidence, furnished by the
petitioner, or after taking into consideration the stay order
passed in his favour by the departmental authorities or
competent courts shall consider the case of the petitioner for
inclusion of his name in barabandi for ensuing years strictly in
accordance with law.
4. It is made clear that the petitioners, who are presently
getting the irrigation facilities to their agriculture fields, will
continue to get the same till next barabandi is fixed by the
IGNP Department.
5. In case land(s) for which the petitioners are claiming
irrigation facilities, do not fall in cultivable command area, the
respondents shall not be bound to provide irrigation
facility/barabandi.
The stay application also stands disposed of accordingly.
(VIJAY BISHNOI),J
39-Arun/-
Powered by TCPDF (www.tcpdf.org)
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!