Punjab-Haryana High Court
Subegh Singh vs Superintending Canal Officer And … on 15 April, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
L.P.A. No. 238 of 2009
Date of Decision: April 15, 2009
Subegh Singh
...Appellant
Versus
Superintending Canal Officer and others
...Respondents
CORAM: HON'BLE MR. JUSTICE M.M. KUMAR
HON'BLE MR. JUSTICE H.S. BHALLA
Present: Mr. Ashok Kumar Khunger, Advocate,
for the appellant.
1. Whether Reporters of local papers may be
allowed to see the judgment?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in
the Digest?
M.M. KUMAR, J.
The findings recorded by the Divisional Canal Officer
and the Superintending Canal Officer in categorical terms is that
watercourse ABC was running from the head of the outlet to the land
of the applicant-respondent No. 3 through the land of the appellant.
In the interest of better irrigation, the watercourse ABC has been
ordered to be restored in the old position in accordance with Section
30 FF (3) of the Northern India Canal and Drainage Act 8 of 1873
(Punjab Amendment Act 23 of 1965). We find no ground to entertain
the appeal. Accordingly the same is dismissed.
(M.M. KUMAR)
JUDGE
(H.S. BHALLA)
April 15, 2009 JUDGE
Pkapoor