JUDGMENT
Jawahar Lal Gupta, J.
1. The petitioner maintains that in spite of the claim of Shri Banwari Lal son of Har Lal having been expressly turned down in the order dated November 16, 1984 by the Superintending Canal Office, the requisite relief has been given to him vide order dated September 24, 1986 passed by the Divisional Canal Officer on a petition by Shri Banwari Lal son of Bhajan Lal. The petitioner’s appeal against the order of the Divisions Canal Officer has been rejected without adverting to the merits of the controversy.
2. A perusal of the order dated May 27, 1987 passed by the Superintending Canal Officer shows that a direction for the issue of a notice to Banwari Lal son of Shri Har Lal was given and the case was fixed for hearing on February 5, 1987. However, without service of notice on Banwari Lal son of Shri Har Lal the matter was disposed of and the petitioner’s appeal was dismissed.
3. After hearing the learned counsel for the parties and perusing the record, I find that the order passed by the Superintending Canal Officer cannot be sustained. The implications of the order dated November 16, 1984 having not been considered by the Superintending Canal Officer while deciding the appeal of the petitioner, it would be appropriate and in the interest of justice if the order passed by the Superintending Canal Officer is set aside and the matter remanded for fresh decision after hearing all concerned, including Banwari Lal son of Shri Har Lal.
4. Accordingly, the order dated May 27, 1987 is set aside The case is remanded to the Superintending Canal Officer for a fresh decision after hearing all concerned, including Shri Banwari Lal son of Shri Har Lal. Till the matter is finally disposed of by the Super intending Canal Officer, status quo as existing today shall be maintained.