Friday, 12, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Yamin Chhipa And Another vs State Of Haryana And Others
2026 Latest Caselaw 3905 P&H

Citation : 2026 Latest Caselaw 3905 P&H
Judgement Date : 28 April, 2026

[Cites 4, Cited by 0]

Punjab-Haryana High Court

Yamin Chhipa And Another vs State Of Haryana And Others on 28 April, 2026

                       CRWP-4906-2026(O&M)                     1

                                150 IN THE HIGH COURT OF PUNJAB AND HARYANA
                                                AT CHANDIGARH

                                                               CRWP-4906-2026(O&M)
                                                               Date of Decision :28.04.2026

                       Yamin Chhipa and Another
                                                                             ....Petitioners
                                                        VERSUS
                       State of Haryana and Others
                                                                           ....Respondents


                       CORAM : HON'BLE MS. JUSTICE MANDEEP PANNU


                       Present:       Mr. Sunil Sihag, Advocate for the petitioners


                       MANDEEP PANNU J. (Oral)

1. The present writ petition under Article 226 of the

Constitution of India has been filed seeking issuance of a writ in the

nature of mandamus directing the official respondents to protect the

life and liberty of the petitioners at the hands of private respondents,

who are none other than the family members of the petitioners.

2. At the very outset, learned counsel for the petitioners

submits that the representation dated 24.04.2026, made to the

Commissioner of Police, Gurugram, seeking protection of the life and

liberty of the petitioners, has inadvertently not been annexed with the

paper book and prays that same may be permitted to be placed on

record.

3. Ordered accordingly.

4. Learned counsel for the petitioners contends that both of

the petitioners are major and are living together in a 'live-in

relationship' against the wishes of the private respondents and to seek

appropriate protection from the authorities, they have submitted a

representation dated 24.04.2026 in this regard to the Commissioner of

Police, Gurugram, but are still apprehensive about their security in

view of the apparent inaction and alleged clout of their family

members-respondents.

5. Notice of motion only to official respondents.

6. On the asking of the Court, Mr. Sushil Bhardwaj, Addl.

AG, Haryana, accepts notice on behalf of the official respondents. A

copy of the paper-book be handed over to him during the course of the

day.

7. The issue as to whether marriage is a must for providing

protection to a couple in a 'live-in relationship', keeping in view the

fundamental rights ensured under Article 21 of the Constitution of

India, has been considered by the different Benches of this Court in

CRWP-4521-2021 titled as 'Pardeep Singh and another vs. State of

Haryana and others' decided on 18.05.2021 and in LPA 1678-2014

titled as 'Rajwinder Kaur and another vs. State of Punjab and

others' decided on 09.10.2014.

8. This Court in Pardeep Singh's case(supra) while

granting protection to the petitioners therein, where they were residing

in a live-in relationship, had held as under:

"The Constitution of India is the Supreme Law of the land. Right to life and liberty is enshrined therein and is treated as a basic feature. The said right includes the right of an individual to full development of his/her potential in

accordance with his/her choice and wish and for such purpose, he/she is entitled to choose a partner of his/her choice and wish and for such purpose, he/she is entitled to choose a partner of his/her choice. The individual also has the right to formalize the relationship with the partner through marriage or to adopt the non-formal approach of a live-in relationship. The concept of live-in-relationships has crept into oursociety from western nations and initially, found acceptance in the metropolitan cities, probably because, individuals felt that formalization of a relationship through marriage was not necessary for complete fulfillment. Education played a great role in development of this concept. Slowly, the concept has percolated into small towns and villages also as is evident from this petition. This shows that social acceptance for live-in-relationships is on the increase. In law, such a relationship is not prohibited nor does it amount to commission of any offence and thus, in my considered view such persons are entitled to equal protection of laws as any other citizen of the country. The law postulates that the life and liberty of every individual is precious and must be protected irrespective of individual views. The Constitutional Courts grant protection to couples, who have married against the wishes of their respective parents. They seek protection of life and liberty from their parents and family members, who disapprove of the alliance. An identical situation exits where the couple has entered into a live-in- relationship. The only difference is that the relationship is not universally accepted. Would that make any difference? In my considered opinion, it would not. The couple fears for their safety from relatives in both situations and not from the society. They are thus, entitled to the same relief. No citizen can be permitted to take law in his own hands in a country governed by Rule of Law. The petition is accordingly, disposed of with direction to respondent No.2 to consider the representation dated 9.5.2021 (Annexure P3) and to provide appropriate protection, if found necessary. It shall be ensured that no harm comes either to the lives or liberty of the petitioners."

9. In Rajwinder Kaur's case(supra), the Division Bench

has held as under:-

"We have no reason to doubt that the fundamental right to life and liberty is so sacrosanct and stands at such a high pedestal that it must be protected even in the absence of an incident like solemnization of a valid marriage between the

parties. While the appellants might be required to satisfy an appropriate forum regarding the validity of their marriage but even in the absence of such validation, the State is obligated to protect their life and liberty. We, thus, modify the order passed by the learned Single Judge and dispose of this appeal with a direction to the respondent-police-authorities to ensure that no harm is caused by anyone to the life and liberty of the appellants. The police-authorities shall, however, verify the age of the appellants and if any further remedial action is required to be taken on such verification, the same shall be taken forthwith."

10. Thus, in view of the law laid down in Pardeep Singh's

case (supra) and Rajwinder Kaur's case(supra), this Court is of the

view that even in case the petitioners are in a "Live-in Relationship",

protection qua the life and liberty of the petitioners being sacrosanct

stands at the highest pedestal. Thus, they are entitled to be granted

protection of life and liberty.

11. Thus, the Commissioner of Police, Gurugram is directed

to consider the representation dated 24.04.2026 qua threat perception

and take appropriate steps to ensure that no harm is caused to the life

and liberty of the petitioners.

12. It is nevertheless clarified that this order is issued only on

the premise that the petitioners have crossed the age of majority as

seen from the documents placed on record being their Aadhar Cards.

This would not ipso facto amount to granting any seal of approval on

the legality of their relationship. Further, they would not be entitled

for any protection against their arrest or continuance of any criminal

proceedings, if otherwise, found to be involved in commission of any

cognizable offence(s).

13. The petition is disposed of with the above direction.

14. Pending application(s), if any, is/are disposed of.

                       April 28, 2026                                      (MANDEEP PANNU)
                       rekha                                                  JUDGE
                                Whether speaking/non-speaking : Yes/No
                                Whether reportable              : Yes/No

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter