Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Amar Singh vs State Of Rajasthan (2025:Rj-Jd:44092)
2025 Latest Caselaw 13971 Raj

Citation : 2025 Latest Caselaw 13971 Raj
Judgement Date : 8 October, 2025

Rajasthan High Court - Jodhpur

Amar Singh vs State Of Rajasthan (2025:Rj-Jd:44092) on 8 October, 2025

Author: Rekha Borana
Bench: Rekha Borana
[2025:RJ-JD:44092]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                 S.B. Civil Writ Petition No. 9087/2019

Amar Singh S/o Shri Surjaram, Aged About 50 Years, Resident
Of Pakka Bhadwa, Tehsil And District Hanumangarh, Rajasthan.
                                                                         ----Petitioner
                                         Versus
1.       State       Of      Rajasthan,          Through          District     Collector,
         Hanumangarh, Rajasthan.
2.       Chief       Engineer,        Water        Resources          North    Division,
         Hanumangarh Sangam, Tehsil And District Hanumangarh.
3.       Executive         Engineer,          Water         Resources         Division-I,
         Hanumangarh, Tehsil And District Hanumangarh.
4.       Superintendent Engineer, Water Resource Circle, Tehsil
         And District Hanumangarh.
5.       Narendra Kumar S/o Shri Nandram, Aged About 36 Years,
         R/o Pakka Bhadwa, Tehsil And District Hanumangarh.
6.       Nandram S/o Shri Bhirajram, Aged About 75 Years, R/o
         Pakka Bhadwa, Tehsil And District Hanumangarh.
                                                                      ----Respondents


For Petitioner(s)              :     Mr. Nishant Motsara
For Respondent(s)              :     Mr. Sushil Bishnoi with
                                     Mr. Rahul Mandan
                                     Mr. Mayank Sharma for
                                     Ms. Jaya Dadhich, AGC



              HON'BLE MS. JUSTICE REKHA BORANA

Order

08/10/2025

1. The present writ petition has been filed aggrieved of

judgment and decree dated 17.05.2019 passed by Additional

District Judge No.2, Hanumangarh in Civil Appeal No.25/2019

(CIS No.25/2019) whereby the learned Appellate Court while

allowing the appeal, reversed the judgment and decree dated

(Uploaded on 09/10/2025 at 01:55:23 PM)

[2025:RJ-JD:44092] (2 of 6) [CW-9087/2019]

03.04.2019 passed by the Gram Nyayalaya, Hanumangarh in Civil

Suit No.20/2015.

2. The facts are that respondent No.6 Nandram preferred an

application on 04.02.2009 before the competent authority for

sanction of an additional nakka (water course) in kila Nos.17 &18.

On the said application been filed, a report was called by the

Executive Engineer from the Assistant Engineer who in turn called

a report from the concerned Patwari.

3. The Patwari filed a 100% consent report specifying that none

of the agriculturists had objection to the said sanction. Acting

upon the consent report, the Assistant Engineer recommended for

the sanction of the additional nakka (water course).

4. However, while the above application was pending,

petitioner Amar Singh moved an application before the Chief

Engineer complaining of the illegal nakkas (water course) existing

in Chak 30 LLW. On the said application, the Chief Engineer, vide

order dated 26.03.2014 (Annexure-6), directed that no illegal

nakkas (water course) shall be sanctioned in Chak 30 LLW.

5. In view of the above order of the Chief Engineer, the

Executive Engineer proceeded on to reject the application of

respondent No.6 vide order dated 28.04.2015 (Annexure-4).

6. Appeal against the above order also stood rejected by the

Superintending Engineer vide order dated 09.06.2015 (Annexure-

5).

7. Aggrieved of both the above orders and also of the order

dated 26.03.2014 passed by the Chief Engineer, respondent Nos.5

& 6 preferred a Civil Suit for declaration and perpetual injunction.

(Uploaded on 09/10/2025 at 01:55:23 PM)

[2025:RJ-JD:44092] (3 of 6) [CW-9087/2019]

8. Vide judgment and decree dated 03.04.2019, the learned

Civil Court proceeded on to dismiss the suit filed by the plaintiffs

on the count that they failed to prove as to why the nakka (water

course) already sanctioned in their favour is not sufficient to

irrigate their land and further on the count that there was no

report filed by any technical specialist affirming the fact that the

lands of petitioner qua which he was praying for additional nakka

(water course), were below the level of other lands.

9. However, the appellate authority, vide judgment and decree

dated 17.05.2019, proceeded on to partly allow the appeal as filed

by respondent No.5 and, while declining to set aside order dated

26.03.2014 passed by the Chief Engineer, granted a decree of

perpetual injunction in favour of respondent No.5-plaintiff with a

direction to the respondents not to close/hinder the

existing/running nakka (water course) in kila Nos.17 & 18.

10. Aggrieved of the above judgment & decree dated

17.05.2019, the present writ petition has been filed by the

petitioner (defendant No.5).

11. Counsel for the petitioner submits that the learned Appellate

Court erred in reversing the order of the learned Trial Court which

was passed keeping into consideration the specific fact that the

plaintiffs/respondent Nos.5 & 6 failed to prove as to why they

were entitled for an additional nakka (water course). Counsel

submits that once the Appellate Court declined to set aside or

quash order dated 26.03.2014, no decree in favour of plaintiff-

respondent No.5 could have been granted.

12. Counsel further submits that besides one nakka (water

course) which had been sanctioned in favour of respondent No.5

(Uploaded on 09/10/2025 at 01:55:23 PM)

[2025:RJ-JD:44092] (4 of 6) [CW-9087/2019]

and the additional nakka (water course) qua which the present

application was filed, respondent Nos.5 & 6 have many other

illegal nakkas (water course) too which is evident from the site

report Annexure-16.

13. Per contra counsel for respondent-State, while supporting

the order impugned, submitted that the same does not deserve

any interference.

14. Counsel for respondent Nos.5 & 6 submitted that even after

order dated 26.03.2014 passed by the Chief Engineer to the effect

that no additional nakka (water course) shall be sanctioned in

Chak 30 LLW, two additional nakkas (water course) in favour of

two agriculturists were sanctioned by the Executive Engineer.

Counsel substantiated his argument while relying upon the said

two sanction orders (Annexures-12 & 13) in favour of one

Sahabram and Badriprasad.

15. Counsel further submitted that the report as filed by the

Patwari was specifically to the effect that no agriculturist had any

objection to the sanction of the additional nakka (water course) in

favour of respondent No.6. The said consent letter was signed

even by the present petitioner and once having consented to the

same, the petitioner could not have subsequently filed any

objection. The same was clearly malafide.

16. Counsel further submitted that in view of the consent report

of all the agriculturists and the recommendation of the Water

Association, there was no reason whatsoever, to decline the

sanction in favour of respondent No.6.

17. Heard the counsels. Perused the record.

(Uploaded on 09/10/2025 at 01:55:23 PM)

[2025:RJ-JD:44092] (5 of 6) [CW-9087/2019]

18. It is evident and undisputed on record that even after order

dated 26.03.2014 passed by the Chief Engineer, two additional

nakkas (water course) have been sanctioned in favour of one

Sahabram and one Badriprasad (Annexures -12 & 13). A bare

perusal of orders dated 16.10.2014 and 14.10.2015 issued in

favour of the said two persons reflects that the reason for sanction

in their favour is a consent by all the agriculturists and the

recommendation by the Water Association.

19. In view of the same, it is incomprehensible as to why

sanction in favour of respondent No.6 was declined when therein

too a consent of all the agriculturists and the recommendation of

the Water Association was there.

20. It is evident that the sanction in favour of respondent No.6

had been declined only on the count of order dated 26.03.2014.

21. This Court is of the clear opinion that the State authorities

cannot act arbitrarily or discriminatorily. When despite order dated

26.03.2014, additional nakkas (water course) had been

sanctioned in favour of certain other agriculturists, the same could

not have been declined in favour of respondent No.6 only on the

count of the said order when all the other facts remained similar.

22. It is further evident on record that the petitioner was not

even the affected party and had even consented at the first

instance as the consent letter admittedly bears his signature. It

was never the pleading of the petitioner before the Executive

Engineer or the Superintending Engineer that he would be affected

if the additional nakka (water course) is sanctioned in favour of

respondent No.6. Neither was it the case before the learned

Courts below. Further, it is evident that the petitioner is the

(Uploaded on 09/10/2025 at 01:55:23 PM)

[2025:RJ-JD:44092] (6 of 6) [CW-9087/2019]

agriculturist of kila Nos.5 & 6 whereas the additional nakka (water

course) has been prayed by respondent No.6 qua kila Nos.17 &

18. Therefore too, the petitioner cannot be termed to be an

affected party.

23. In view of the aforesaid facts and observations, this Court

does not find any ground to interfere with judgment & decree

dated 17.05.2019 passed by the appellate authority. The writ

petition is hence dismissed.

24. However, this Court deems it apt to observe that the present

order shall not be deemed to create a right in favour of

respondent Nos.5 & 6 for continuance of any other illegal nakkas

(water course) operated by them. The respondent-State

authorities shall be under an obligation to take appropriate

proceedings against respondent Nos.5 & 6 if any other illegal

nakkas (water course) are found to be operated by them.

25. Stay petition and pending applications, if any, stand

disposed of.

(REKHA BORANA),J 156-KashishS/-

(Uploaded on 09/10/2025 at 01:55:23 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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter