High Court Punjab-Haryana High Court

Suresh Kumar vs The Chief Canal Officer/L.W.S.U. on 29 October, 2009

Punjab-Haryana High Court
Suresh Kumar vs The Chief Canal Officer/L.W.S.U. on 29 October, 2009
           In the High Court of Punjab and Haryana at Chandigarh
                                    ......


                         C.W.P. No.14458 of 2008
                                   .....

                                                Date of decision:29.10.2009


                               Suresh Kumar
                                                               .....Petitioner
                                     v.

 The Chief Canal Officer/L.W.S.U., Irrigation Department, Panchkula and
                                others
                                                          .....Respondents
                                  ....


Present:     Mr. Gopal Sharma, Advocate for the petitioner.

             Mr. Sudhir Makkar, Senior Deputy Advocate General, Haryana
             for respondents No.1 to 3.

             Mr. S.N. Pilani, Advocate for respondents No.4 to 6.

             None for respondent No.7 (ex parte vide order dated
             27.11.2008).
                                   .....

S.S. Saron, J.

This petition under Articles 226/227 of the Constitution of

India has been filed seeking quashing of the order dated 29.1.2008

(Annexure-P.8) passed by the Chief Canal Officer, Panchkula (respondent

No.1) whereby the order dated 12.7.2007 (Annexure-P.7) passed by the

Superintending Canal Officer, Y.W.S. Circle, Rohtak (respondent No.2) has

been set aside.

Pardeep Kumar (respondent No.7) filed an application

(Annexure-P.1) on 19.6.2003 before the Divisional Canal Officer, Rohtak

(respondent No.3) for sanction of water course A-B as depicted in the site

plan (Annexure-P.9) on compensation basis in the `Chak’ of outlet RD
C.W.P. No.14458 of 2008
[2]

No.10650-L Madina Minor, Village Bahu Akbarpur, Tehsil and District

Rohtak from the land comprised in rectangle No.38, Khasra No.24, 25/1 and

25/2. It was claimed by Pardeep Kumar (respondent No.7) that the said

water course A-B is suitable for the irrigation of his fields and he was also

utilizing this water course for the last 50 years. The Divisional Canal

Officer, Rohtak (respondent No.3) on 10.2.2004 recorded the statement

(Annexure-P.2) of Pardeep Kumar (respondent No.7) wherein he reiterated

his prayer for sanction of water course from the aforesaid land. The land

comprised in rectangle No.38, Khasra Nos.24 and 25/1 is owned by Ram

Mehar and Ram Bhagat (respondents No.4 and 5) and land comprised in

rectangle No.38, Khasra No.25/2 is owned by Smt. Rasalo daughter of

Ramji Lal. The petitioner Suresh Kumar is a co-sharer in the land

comprised in rectangle No.38, Khasra No.25/2. The case was got

investigated from the Ziledar, who reported the matter to the Sub Divisional

Canal Officer, Rohtak. The Ziledar and the Sub Divisional Canal Officer,

Rohtak after inspection of the spot vide recommendations (Annexures-P.3

and P.4) recommended the case of Pardeep Kumar (respondent No.7) for

sanctioning the water course A-B from land comprised in rectangle No.38,

Khasra No.24, 25/1 and 25/2. The Divisional Canal Officer (respondent

No.3) after going through the spot inspection report sanctioned the water

course A-B in the `Chak’ of outlet No.RD-10650-L Madina Minor of

Village Bahu Akbarpur vide order dated 28.3.2005. Ram Mehar

(respondent No.4) and others aggrieved against the said order dated

28.3.2005 of the Divisional Canal Officer filed an appeal before the

Superintending Canal Officer who vide order dated 26.11.2006 remanded
C.W.P. No.14458 of 2008
[3]

the case for fresh decision. On remand, the Divisional Canal Officer

(respondent No.3) sanctioned the water course C-D from rectangle No.61,

Khasra Nos.4 and 5. The said land comprised in rectangle No.61, Khasra

Nos.4 and 5 is owned by the petitioner Suresh Kumar. According to the

petitioner before passing the said order dated 7.3.2007 (Annexure-P.5) the

Divisional Canal Officer (respondent No.3) did not give any opportunity of

hearing to him. Aggrieved against the order dated 7.3.2007 (Annexure-P.5),

passed by the Divisional Canal Officer (respondent No.3), Pardeep Kumar

(respondent No.7) filed an appeal before the Superintending Canal Officer,

Rohtak. Again a prayer was made for sanctioning the water course A-B

from the land comprised in rectangle No.38, Khasra Nos.24, 25/1 and 25/2

besides for setting aside the order dated 7.3.2007 (Annexure-P.5). The

Superintending Canal Officer, Rohtak (respondent No.2) accepted the

appeal vide order dated 12.7.2007 (Annexure-P.7) and the application for

sanctioning the water course A-B from the land comprised in rectangle

No.38, Khasra Nos.24, 25/1 and 25/2 was allowed. The respondents No.4

to 6 then filed an appeal against the order dated 12.7.2007 (Annexure-P.7)

of the Superintending Canal Officer, Rohtak before the Chief Canal Officer,

Panchkula (respondent No.1) who accepted the same vide order dated

29.1.2008 (Annexure-P.8). The petitioner aggrieved against the said order

has filed the present petition.

After hearing learned counsel for the parties and perusing the

record, it may be noticed that the primary grievance of the petitioner is that

before passing the order dated 29.1.2008 (Annexure-P.8), the petitioner was

not heard. A perusal of the site plans (Annexure-P.9) to the petition and

(Annexure-R.1) attached with the written statement of respondents No.4 to
C.W.P. No.14458 of 2008
[4]

6 filed through Ram Bhagat (respondent No.5) show that the land comprised

in rectangle No.61, Khasra Nos.4/2 and 5 is owned by the petitioner Suresh

Kumar. In terms of the impugned order dated 29.1.2008 (Annexure-P.8)

passed by the Chief Canal Officer, Panchkula, the water course C-D has

been sanctioned through the said land. Pardeep Kumar (respondent No.7)

had in fact prayed that the water course A-B be sanctioned from the land

comprised in rectangle No.38, Khasra Nos.24, 25/1 and 25/2. The water

course is now being carved out of the land of the petitioner and that too

without hearing him. His rights in the facts and circumstances are

materially affected.

It may be noticed that Section 17 of the Haryana Canal and Drainage

Act, 1974 (`Act’ – for short) provides for preparation of draft scheme. It is

provided that notwithstanding anything contained to the contrary in the Act

but subject to the rules prescribed, Divisional Canal Officer may, on his

own motion or on the application of share holder, prepare a draft scheme to

provide for all or any of the matters, namely:-

(a) The construction, alteration, extension and alignment of any

watercourse or re-alignment of any existing watercourse;

(b) allotment of any new areas to a watercourse or an outlet or

allotment of area served by one watercourse to another or from

one outlet to another or for exclusion of an area, from an outlet

or a watercourse;

(c) construction of a new outlet, shifting or modification of an

existing outlet.

Explanation:- Any change in the design or size or both of an

outlet, whose design or size or both have been changed in an
C.W.P. No.14458 of 2008
[5]

unauthorised manner for restoring the same to its authorised

discharge shall not be deemed to be a modification;

(d) the lining of any watercourse;

(e) the occupation of land for the deposit of soil from

watercourse clearances;

(f) any other matter which is necessary for the proper

maintenance and distribution or supply of water from a

watercourse or an outlet.”

In terms of Section 17 of the Act in case there is to be construction,

alteration, extension and alignment of any watercourse or allotment of any

new area to a watercourse or allotment of any new areas to a watercourse or

an outlet or allotment of area served by one watercourse to another or from

one outlet to another or for exclusion of an area, from an outlet or a

watercourse or any other matter which is necessary for the proper

maintenance and distribution or supply of water from a watercourse or an

outlet a draft scheme is to be prepared. The scheme so prepared is to be

published in terms of Section 18 of the Act which provides for publication

of scheme. It is envisaged therein that every scheme shall, as soon as, may

after its preparation, be published in such form and manner as may be

prescribed for inviting objections and suggestions in respect thereof within

twenty-one days of its publication. Sub-section (2) of Section 18 of the Act

provides that after considering such objections and suggestions, if any, the

Divisional Canal Officer shall approve, modify or reject the scheme within

thirty days of the time for the receipt of such objections and suggestions,

unless this period is extended by the Superintending Canal Officer for good
C.W.P. No.14458 of 2008
[6]

and sufficient reasons. In terms of the proviso prior approval of the Chief

Canal Officer is to be obtained for allowing,- (a) a new outlet on a main

canal or branch canal; and (b) an outlet with discharge of less than 0.75

cusec. Section 18 of the Act, therefore, applies to local re-adjustment even

within the jurisdiction of the Divisional Canal Officer with respect to

matters mentioned in clauses (a) to (f) of Section 17. Besides, Section 18

statutorily contemplates the application of the principles of natural justice.

As such, before sanctioning the water course C-D a scheme was liable to be

published. In the circumstances, there has been an infraction of the rules,

besides non-compliance of the provisions of the Act. Therefore, it would be

just and expedient that the order dated 29.1.2008 (Annexure-P.8) passed by

the Chief Canal Officer is set aside and the case is remanded back to him for

considering the objections of the petitioner as admittedly he has not been

heard before passing the said order. As such, his rights are materially

affected and it would be just and expedient that a hearing is given to him.

Accordingly, the civil writ petition is allowed and the order

dated 29.1.2008 (Annexure-P.8) passed by the Chief Canal Officer,

Panchkula (respondent No.1) is set aside and the case is remanded to him

for fresh consideration after hearing all the parties.

The petitioner and respondents No.4 to 6 shall appear before

the Chief Canal Officer on 21.12.2009.

October 29, 2009. (S.S. Saron)
Judge
*hsp*

NOTE: Whether to be referred to the Reporter or not:Yes