Citation : 2025 Latest Caselaw 15651 Raj
Judgement Date : 18 November, 2025
[2025:RJ-JD:49652]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR
S.B. Civil Writ Petition No. 22516/2025
1. Hasamdeen S/o Nabe Khan, Aged About 55 Years, Resident
Of- Sekho Ka Tala, Tehsil Pokran, Distt. Jaisalmer.
2. Faij Mohd S/o Nabe Khan, Aged About 60 Years, Resident Of-
Sekho Ka Tala, Tehsil Pokran, Distt. Jaisalmer.
3. Satar Khan S/o Faij Mohd, Aged About 30 Years, Resident Of-
Sekho Ka Tala, Tehsil Pokran, Distt. Jaisalmer.
4. Alla Bachaya S/o Faij Mohd, Aged About 42 Years, Resident Of-
Sekho Ka Tala, Tehsil Pokran, Distt. Jaisalmer.
5. Habib Khan S/o Faij Mohd, Aged About 47 Years, Resident Of-
Sekho Ka Tala, Tehsil Pokran, Distt. Jaisalmer.
6. Pathan Khan S/o Faij Mohd, Aged About 40 Years, Resident Of-
Sekho Ka Tala, Tehsil Pokran, Distt. Jaisalmer.
7. Antardeen S/o Hasamdeen, Aged About 35 Years, Resident Of-
Sekho Ka Tala, Tehsil Pokran, Distt. Jaisalmer.
8. Lukman S/o Hasamdeen, Aged About 25 Years, Resident Of-
Sekho Ka Tala, Tehsil Pokran, Distt. Jaisalmer.
9. Allabaraya S/o Jam Khan, Aged About 42 Years, Resident Of-
Sekho Ka Tala, Tehsil Pokran, Distt. Jaisalmer.
10. Ahsan Ali S/o Allabarya, Aged About 20 Years, Resident Of-
Sekho Ka Tala, Tehsil Pokran, Distt. Jaisalmer.
11. Latib Khan S/o Noor Mohd, Aged About 35 Years, Resident Of-
Sekho Ka Tala, Tehsil Pokran, Distt. Jaisalmer.
----Petitioners
Versus
1. State Of Rajasthan, Through Secretary, (Water Resources
Department), Jaipur.
2. The Commissioner, Colonization Bikaner.
3. The Deputy Commissioner, Colonization Indra Gandhi Nahar
Pariyojana, Nachana, Distt. Jaisalmer.
4. The Tehsildar, Colonization, Tehsil Nachana No. 2, District
Jaisalmer.
5. The Executive Engineer (Irrigation), Krm, Division, Indra
Gandhi Nahar Pariyojana, Mohangarh, District Jaisalmer.
6. The Assistant Engineer (Irrigation), Krm, Division, Indra
Gandhi Nahar Pariyojana, Mohangarh, District Jaisalmer.
(Uploaded on 18/11/2025 at 03:42:37 PM)
(Downloaded on 18/11/2025 at 08:16:32 PM)
[2025:RJ-JD:49652] (2 of 3) [CW-22516/2025]
----Respondents
For Petitioner(s) : Mr. Roshan Lal
For Respondent(s) : Mr. Divijay Singh
Mr. Shanu Prajapat for Mr. NS Rathore,
AAG
HON'BLE DR. JUSTICE NUPUR BHATI
Order
18/11/2025
1. Mr. Nathu Singh Rathore, learned Additional Advocate General
puts in appearance on behalf of the respondents.
2. At the outset, learned counsel for the petitioners 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 (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 petitioners submits that the petitioners
owns/possesses land, yet the respondents are not providing irrigation
facilities to the petitioner in view of the litigation, though they are
having interim order in their 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 petitioners are seeking irrigation facilities to
their lands, even when they are not 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
(Uploaded on 18/11/2025 at 03:42:37 PM)
[2025:RJ-JD:49652] (3 of 3) [CW-22516/2025]
directions that the petitioners shall be given irrigation facilities only, if,
their 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 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
SURABHII/195-
(Uploaded on 18/11/2025 at 03:42:37 PM)
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!