High Court Punjab-Haryana High Court

Kaka Singh And Others vs Superintending Canal Officer And … on 18 September, 2009

Punjab-Haryana High Court
Kaka Singh And Others vs Superintending Canal Officer And … on 18 September, 2009
       IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH


                   CWP No. 14297 of 2009


                                             Date of decision : 18.9.09


Kaka Singh and Others
                                                           ..... Petitioners

             Versus

Superintending Canal Officer and Others
                                                          ..... Respondents


Present:     Mr. R.S. Chauhan, Advocate for the petitioners.

                                ****

S.S. SARON, J.

Heard counsel for the petitioners.

The grievance of the petitioners is that the Divisional Canal

Officer, Mansa Division, I.B. Jawaharke (respondent No.2) while passing the

impugned order dated 18.9.2007 (Annexure P4) did not hear the petitioners.

Besides, the Superintending Canal Officer, I.B. Circle, Patiala (respondent

No.1) in terms of order dated 9.7.2009 (Annexure P6) has merely confirmed

the said order without adverting to the facts. In any case, it is submitted that

the water course as has now been carved out is not a ‘pucca’ water course.

I have given my thoughtful consideration to the matter and with

the assistance of the learned counsel for the petitioner, perused the record as

also the site plan (Annexure P3). It may be noticed that Kewal Singh

(respondent No.3) sought change of the water course. On receipt of the case,

a Scheme under Section 30-A(i) and 30-B(i) of the Northern India Canal and

Drainage Act, 1873 (“Act” – for short) was prepared and published.

CWP No. 14297 of 2009 [2]

Kewal Singh (respondent No.3) on 26.3.2007 had filed an

application before the Sub-Divisional Canal Officer, Canal Sub Division,

Talwandi Sabo for approval regarding the transfer of the water course at

points BCD as shown in the site plan (Annexure P3) to points BEF in

Rectangle No.128 M, Field Nos.16, 17, 18, 19/1-2 on the Northern boundary

and 128M/16 on the Eastern side. The Sub-Divisional Canal Officer in his

report dated 20.7.2007 (Annexure P2) recommended for the transfer of the

water course. According to the said report the water course BCD was running

through the passage of Southern boundary in Rectangle No.128, Field Nos.12,

13 and it bifurcated Rectangle No.128, Field Nos.16, 17 in two parts. The

applicant Kewal Singh (respondent No.3) and the share holders of the

adjoining water course consented for the transfer of water course after taking

it out from the passage and set up the same on one side. The position,

therefore, is that according to the applicant Kewal Singh (respondent No.3),

water course BCD was going through their land and it bifurcated his land.

Therefore, it was prayed that the existing water channel which was at points

BCD in the site plan (Annexure P3) be transferred and sanctioned at points

BEF. The Divisional Canal Officer, Mansa Division, I.B. Jawaharke, Mansa

(respondent No.2) vide order dated 18.9.2007 (Annexure P4) held that the

demand of the applicant Kewal Singh (respondent No.3) was valid and

acceptable because the water course which was approaching their ‘tuk’ had

come in the way after demarcation and they felt difficulty in passing through

that way and on transfer of this water channel, no objection from any side had

been submitted. The said order has been upheld by the Superintending Canal

Officer Patiala Circle, IB, Patiala (respondent No.1) vide order dated 9.7.2009

(Annexure P6).

CWP No. 14297 of 2009 [3]

The grievance of the petitioners that they were not heard while

passing the order in the facts and circumstances of the present case is not of

much significance. A person though has a right to be heard before an order

adversely affecting his rights is passed, however, it would not be correct to

say that for any and every violation of the right of hearing, which is a facet of

the principles of natural justice the order that is passed is altogether void and

ought to be set aside without further inquiry. The approach and test in such

cases has always been whether the order has resulted in any prejudice to the

person against whom it is passed. A perusal of the site plan (Annexure P3)

which is a Photostat copy of a certified copy would show that the water

course from points BCD would go through the land of Kewal Singh

(respondent No.3). By having it at points BEF the water course would be on

the Northern boundary of the land of Gurcharan Singh and Darshan Singh

sons of Jagir Singh, besides on the Northern boundary of Gian Singh. This

water course is through the land comprised in Rectangle No.128, Field

Nos.16, 17, 18, 19/1 and 19/2. By making it from points BEF it comes on the

Northern boundary of the said field numbers. The rights of the petitioners

whose land is in Rectangle No.127 are, in no manner, affected and the water

course insofar as the land of Nachhattar Singh and Malkeet Singh sons of

Nazar Singh is concerned which is in Rectangle No.127, Field Nos.10, 11 and

07 is on the western boundary. Therefore, it is not shown as to how the rights

of the petitioners are, in any manner, affected. Besides, by re-aligning the

water course, no prejudice is shown to have been caused to either of the

parties. The contentions of the petitioners that now aligned water course is

not a ‘pucca’ water course, it would be appropriate to mention that in case the

petitioners approach the canal authorities for the construction of ‘pucca’ water

course, the same shall be considered.

CWP No. 14297 of 2009 [4]

Consequently, there is no merit in this petition and the same is

accordingly dismissed. However, in case the petitioners approach the canal

authorities for making the water course as ‘pucca’ one, the same shall duly be

considered.

(S.S. SARON)
JUDGE
September 18, 2009
amit