Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Muse Khan vs The State Of Rajasthan ...
2025 Latest Caselaw 15017 Raj

Citation : 2025 Latest Caselaw 15017 Raj
Judgement Date : 7 November, 2025

Rajasthan High Court - Jodhpur

Muse Khan vs The State Of Rajasthan ... on 7 November, 2025

Author: Nupur Bhati
Bench: Nupur Bhati
[2025:RJ-JD:47828]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                S.B. Civil Writ Petition No. 21831/2025

Muse Khan S/o Shri Mire Khan, Aged About 46 Years, Residence
Of Village Jaisurana, Tehsil And District Jaisalmer.
                                                                        ----Petitioner
                                       Versus
1.       The    State     Of       Rajasthan,      Through          Secretary,    Water
         Resources Department, Jaipur, Rajasthan
2.       The Commissioner Colonization, Bikaner, Raj.
3.       The Dy. Commissioner, Colonisation, Indra Gandhi Nahar,
         Priya Jana, Mohan Graph, District Jaisalmer, Raj.
4.       The     Tehsildar,         Commissioner,            Colonisation,        Tehsil
         Mohangarh, District Jaisalmer Raj
5.       The Executive Engineer (Irrigation), Shri Mohangarh, Tmc
         Division, Indira Gandhi Nahar Pariyojna, Shri Mohangarh,
         District Jaisalmer, Rajasthan
6.       The Assistant Engineer (Irrigation), Tmc Division, Indira
         Gandhi      Nahar         Pariyojna,       Shri     Mohangarh,          District
         Jaisalmer, Rajasthan
                                                                     ----Respondents


For Petitioner(s)              :    Mr. Swaroop Kumar
For Respondent(s)              :    Mr. Ram Avtar Sikhwal, AGC for
                                    Mr. Nathu Singh Rathore, AAG



               HON'BLE DR. JUSTICE NUPUR BHATI

Order

07/11/2025

1. Mr. Ram Avtar Singh, learned Additional Government Counsel

puts in appearance on behalf of the respondents.

2. At the outset, learned counsel for the petitioner submits that

the controversy involved in the present writ petition is squarely

covered by the judgment dated 25.01.2016 passed in a bunch of

writ petitions led by S.B. Civil Writ Petition No.13842/2015

(Uploaded on 07/11/2025 at 05:52:39 PM)

[2025:RJ-JD:47828] (2 of 3) [CW-21831/2025]

(Gulsher Vs. State of Rajasthan), 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.).

3. Learned counsel for the petitioner submits that the petitioner

owns/possesses land, yet the respondents are not providing

irrigation facilities to the petitioner in view of the litigation, though

the petitioner is having interim order in his favour.

4. Learned counsel for the respondents in principal agreed that

the issue is broadly covered, however, apprehended that in guise

of the judgment of this Court, the petitioner is seeking irrigation

facilities to his land, even when he is in the command area.

5. 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, his land(s) fall in the command area.

"(i) The petitioner 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 petitioner, who is not having any documentary evidence regarding his 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 petitioner, or after taking into consideration the stay order passed in their favour by

(Uploaded on 07/11/2025 at 05:52:39 PM)

[2025:RJ-JD:47828] (3 of 3) [CW-21831/2025]

the departmental authorities or competent courts shall consider the cases of the petitioner for inclusion of his names in barabandi for ensuing years strictly in accordance with law.

(iv) It is made clear that the petitioner, who is 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 petitioner is claiming irrigation facilities, do not fall in culturable command area, the respondents shall not be bound to provide irrigation facility/barabandi."

6. The stay application also stands disposed of accordingly.

(DR. NUPUR BHATI),J 207-Arjun/-

(Uploaded on 07/11/2025 at 05:52:39 PM)

Powered by TCPDF (www.tcpdf.org)

 
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 : MAIMS

 
 
Latestlaws Newsletter