Rajasthan High Court – Jodhpur
Mukh Ram vs State & Ors on 14 August, 2008
CSA - 231/2007 -Mukh Ram Vs. State of Rajasthan & Ors. Judgment dt.14.8.08
1/2
S.B. CIVIL SECOND APPEAL NO.231/2007
Mukh Ram Vs. State of Rajasthan & Ors.
Date of order : 14th August, 2008
PRESENT
HON'BLE DR. JUSTICE VINEET KOTHARI
Mr. Hemant Choudhary for the appellant.
Mr. Kishan Banshal for the respondents.
Mr. Arjun Singh, Dy. Government Advocate.
---------
1. Heard learned counsels.
2. The following substantial question of law arises for
consideration :-
Whether the courts below have erred in holding
that the appellant-plaintiff was not entitled to
water supply Khata-wise?
3. This matter pertains to the dispute between the two
brothers about the distribution of water which is being supplied by
the Irrigation Authorities. Though both the courts below have denied
the right of the appellant to draw any water from the Naka which are
established at the field of the respondents No.4 and 5 yet since the
original authority, Executive Engineer had sanctioned this water to be
taken to the field and the appellant Mukh Ram giving it Khatawise
distribution of water but that order was reversed by the
Superintending Engineer, hence, the plaintiff appellant had to file the
present suit.
4. In the facts and circumstances of the case and after
hearing the learned counsels, this Court is of the opinion that the
CSA - 231/2007 -Mukh Ram Vs. State of Rajasthan & Ors. Judgment dt.14.8.08
2/2
matter deserves to be sent back to the Superintending Engineer,
Water Resources, Circle Hanumangarh for decision afresh after
giving an opportunity of hearing to both the parties concerned.
5. In view of this, this appeal is allowed and the impugned
judgments of both the courts below dated 23.5.2007 and 26.4.2007
are set aside and also the order passed by the Superintending
Engineer dated 26.10.2006 is also set aside. The Superintending
Engineer shall hear the concerned parties and pass fresh orders in
accordance with law and the parties in the first instance may appear
before the Superintending Engineer on 27th August, 2008 and the said
order may be passed within one month thereafter.
[ DR. VINEET KOTHARI ], J.
item No.64
babulal/-