Rajasthan High Court – Jodhpur
Jeet Singh vs State & Ors on 3 July, 2009
CW 5306/09-Jeet Singh Vs. The State of Rajasthan & Ors. Judgment dt.3.7.09
1/2
S.B. CIVIL WRIT PETITION NO.5306/2009
Jeet Singh Vs. The State of Rajasthan & Ors.
Date of order : 3rd July, 2009
PRESENT
HON'BLE DR. JUSTICE VINEET KOTHARI
Mr. Vijay Jain for the petitioner.
-------
1. This writ petition is directed against the orders of two
courts below dated 16.6.2008 and 2.5.2009 rejecting the prayer for
temporary injunction in suit filed by the petitioner-plaintiff regarding
water course which is running through the suit land of Murabba
No.19 in Chak No.22 APD Tehsil Anoopgarh of the petitioner.
2. Learned counsel submits that since the plaintiff had
revoked the licence to use given to the defendant and filed suit for
permanent injunction, the learned trial courts have erred in rejecting
the application for temporary injunction. Hence this writ petition.
3. During the course of arguments, the learned counsel
further submitted that the plaintiff-petitioner may be given liberty to
approach the Collector under Rule 11 read with 23 and 24 of
Rajasthan Irrigation and Drainage Rules, 1956 for deciding the
CW 5306/09-Jeet Singh Vs. The State of Rajasthan & Ors. Judgment dt.3.7.09
2/2
controversy as to whether the said water course of the tenants which
were passing through his land for last so many years could be
changed upon revocation of licence in favour of defendant. By the
impugned orders, the learned courts below have only rejected the
application for granting temporary injunction which does not require
any interference by this Court in the present writ petition under
Article 227 of the Constitution of India. However, it is needless to
say that the petitioner can always approach competent authority i.e.
the Collector for change of water course. In the facts and
circumstances of the case, the learned Collector is expected to decide
the said application as early as possible.
4. With these observations, this writ petition is disposed of.
Copy of this judgment be sent to the opposite parties as well as
learned trial court.
[ DR. VINEET KOTHARI ], J.
item No.7
babulal/