Citation : 2023 Latest Caselaw 9923 Raj
Judgement Date : 21 November, 2023
[2023:RJ-JD:39832]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Civil Writ Petition No. 18224/2023
1. Iliyas Khan S/o Shri Bhare Khan, Aged About 85 Years,
Caste - Musalman R/o Bahla, Tehsil And District -
Jaisalmer, Rajasthan.
2. Malakdeen S/o Shri Iliyas Khan, Aged About 50 Years,
Caste - Musalman R/o Bahla, Tehsil And District -
Jaisalmer, Rajasthan.
3. Alsher Khan S/o Shri Deme Khan, Aged About 65 Years,
Caste - Musalman R/o Bahla, Tehsil And District -
Jaisalmer, Rajasthan.
4. Smt. Rehmat W/o Late Shri Hasan Khan, Aged About 65
Years, Caste - Musalman R/o Bahla, Tehsil And District -
Jaisalmer, Rajasthan.
5. Nabi Bux S/o Late Shri Hasan Khan, Aged About 40 Years,
Caste - Musalman R/o Bahla, Tehsil And District -
Jaisalmer, Rajasthan.
----Petitioners
Versus
1. State Of Rajasthan, Through The Secretary (Water
Resources Department) Jaipur Rajasthan.
2. The Commissioner Colonization, Bikaner.
3. The Dy. Commissioner, Colonization I.g.n.p., Nachana,
Distt. - Jaisalmer.
4. The Colonization Tehsildar, Nachana No. 2, Distt. -
Jaisalmer.
5. The Executive Engineer (Irrigation), Tmc Division, Indira
Gandhi Nahar Pariyojana Mohangarh, Jaisalmer.
6. The Assistant Engineer (Irrigation), Tmc Division, Indira
Gandhi Nahar Pariyojana Mohangarh, Jaisalmer.
----Respondents
For Petitioner(s) : Mr. Sharwan Singh Nirban
For Respondent(s) : Mr. Dilip Solanki for
Mr. Manish Tak, Dy.GC
HON'BLE MR. JUSTICE VINIT KUMAR MATHUR
[2023:RJ-JD:39832] (2 of 3) [CW-18224/2023]
Order
21/11/2023
1. Mr. Dilip Solanki for Mr. Manish Tak, learned Dy. Govt.
Counsel is appearing on behalf of the respondents.
2. With the consent of learned counsel for the parties, the
matter is finally heard and decided.
3. Mr.Sharwan Singh Nirban, learned counsel for the petitioners
submitted that the petitioners own/possess 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.
4. Learned counsel for the petitioners also contended that
number of petitions involving identical grievance have been
allowed by this Court, vide judgment dated 25.1.2016, passed in a
bunch of writ petitions led by SBCWP No.13842/2015 (Gulsher
Khan Vs. State of Rajasthan & Ors.); which has been duly followed
by another coordinate Bench in decision dated 24.10.2017 passed
in SBCWP No.11508/2017 (Gemar Singh Vs. State of Rajasthan &
Ors.).
5. Mr. Dilip Solanki for Mr. Manish Tak, learned counsel
appearing for the respondents in principal agreed that the issue is
broadly covered, however, apprehended that in guise of the
judgment of this Court, the petitioners are seeking irrigation
facilities to their land, even when they are not in the command
area.
6. 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
[2023:RJ-JD:39832] (3 of 3) [CW-18224/2023]
further directions that the petitioners shall be given irrigation
facilities only if, their land(s) fall in the command area.
"(i) The petitioners shall approach respective Executive Engineer of IGNP Department within two weeks from today and furnish documentary evidence regarding their ownership and title of the agriculture lands, which is in their possession.
(ii) The petitioners, who are not having any documentary evidence regarding their ownership and title of the said agriculture land but the 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 within two weeks from today.
(iii) The respective Executive Engineer of IGNP Department after verifying the documentary evidence, furnished by the petitioners, or after taking into consideration the stay order passed in their favour by the departmental authorities or competent courts shall consider the cases of the petitioners for inclusion of their names in barabandi for ensuing years strictly in accordance with law.
(iv) 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
v) In case land(s) for which the petitioners are claiming irrigation facilities, do not fall in culturable command area, the respondents shall not be bound to provide irrigation facility/barabandi."
7. The stay application also stands disposed of accordingly.
(VINIT KUMAR MATHUR),J 25-SanjayS/-
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!