Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kumari Monika vs State Of Rajasthan
2022 Latest Caselaw 14441 Raj

Citation : 2022 Latest Caselaw 14441 Raj
Judgement Date : 8 December, 2022

Rajasthan High Court - Jodhpur
Kumari Monika vs State Of Rajasthan on 8 December, 2022
Bench: Pushpendra Singh Bhati
      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
              S.B. Criminal Writ Petition No. 522/2022

1.     Kumari Monika W/o Ankush D/o Mangi Lal, Aged About 20
       Years, W.no. 2, Asrasar, Dist. Bikaner.
2.     Ankush S/o Bhanwar Lal, Aged About 23 Years, Samsan
       Bhoomi Chatriyao Ke Pass, W.no. 19, Rawatsar, Dist.
       Hanumangarh.
                                                                       ----Petitioners
                                   Versus
1.     State Of Rajasthan, Through Chief Secretary, Ministry Of
       Home Affairs, Jaipur.
2.     Director General Of Police, Govt. Of Rajasthan Police Head
       Quarter, Jaipur.
3.     The Superintendent Of Police, Hanumangarh.
4.     The Superintendent Of Police, Bikaner.
5.     The Sho, P.s. Rawatsar, Dist. Hanumangarh.
6.     The Sho, P.s. Loonkaransar, Dist. Bikaner.
7.     Mangi Lal S/o Kewal Ram, W.no. 2, Asrasar, Teh.
       Loonkaransar Dist. Bikaner.
8.     Sarswati     W/o       Mangi     Lal,     W.no.          2,    Asrasar,   Teh.
       Loonkaransar Dist. Bikaner.
9.     Hira   Lal   S/o       Kewal    Ram,       W.no.         2,    Asrasar,   Teh.
       Loonkaransar Dist. Bikaner.
10.    Bhanwar Lal S/o Krishan Lal, R/o W.no. 33, Rawatsar
       Dist. Hanumangarh.
11.    Jamna W/o Bhanwar Lal, R/o W.no. 33, Rawatsar Dist.
       Hanumangarh.
                                                                     ----Respondents


For Petitioner(s)         :     Mr. Pritam Joshi
For Respondent(s)         :     Mr. Mahipal Bishnoi, PP



      HON'BLE DR. JUSTICE PUSHPENDRA SINGH BHATI

                                    Order

08/12/2022


                    (Downloaded on 09/12/2022 at 11:50:10 PM)
                                             (2 of 4)                    [CRLW-522/2022]


1.   The petitioners have preferred this criminal writ petition

under Article 226 of the Constitution of India for issuance of

necessary     directions    to     the      official    respondents        to      provide

adequate security and protection to the petitioners on the ground

that they are facing grave threat of life and liberty at the hands of

private respondents.

2.   Learned counsel for the petitioners submits that Article 21 of

the Constitution of India provides for right to life and personal

liberty under the ambit of fundamental rights and any threat to

the same amounts to violation of the same.

3.   Heard learned counsel for the parties as well as perused the

record of the case.


4.   While keeping in mind a catena of precedent laws laid down

by the Hon'ble Apex Court, this Court has made the following

observations in its judgment rendered in the case of Leela & Anr.

Vs. State of Rajasthan & Ors. (S.B. Criminal Misc. Petition

No. 5045/2021, decided on 15.09.2021):-


       "30. It is sufficiently clear to this Court that the
       Hon'ble Apex Court's standpoint is that there exists a
       duty    of the      State        to protect      and   safeguard      all
       fundamental rights, unless taken away by due process
       of law. Even if any illegality or wrongfulness has been
       committed, the duty to punish vests solely with the
       State, that too in attune with due process of law. In no
       circumstance can the State bypass due process, permit
       or   condone      any     acts     of   moral     policing     or   mob
       mentality. When the Right to life and liberty is even
       guaranteed to convicted criminals of serious offences,
       there can be no reasonable nexus to not grant the
       same      protection        to     those    in    an       "legal/illegal
       relationships".


                      (Downloaded on 09/12/2022 at 11:50:10 PM)
                                         (3 of 4)                     [CRLW-522/2022]

       31.   Had there been a question before this Court with
       regards the morality/ legality of live- in relationships
       and matters connected thereto, then perhaps the
       answer would have required more deliberation along
       those lines. However, in the context of the limited
       question this Court is posed with pertaining to the
       application of Article 21 of the Constitution of India and
       it is clear that the right to claim protection under this
       Article is a constitutional mandate upon the State and
       can be availed by all persons alike. There arises no
       question of this right to be waived off even if the
       person seeking protection is guilty of an immoral,
       unlawful or illegal act, as per the precedent law cited of
       the Hon'ble Apex Court. However, in this case, this
       Court does not wish to delve into the sanctity of
       relationships.
       32.   This Court finds itself firmly tied down to the
       principle of individual autonomy, which cannot be
       hampered    by    societal     expectations         in    a   vibrant
       democracy. The State's respect for the individual
       independent choices has to be held high.
       33.   This Court fully values the principle that at all
       junctures   constitutional      morality      has    to   have    an
       overriding impact upon societal morality.
       This Court cannot sit back and watch the transgression
       or dereliction in the sphere of fundamental rights,
       which are basic human rights.
       The public morality cannot be allowed to overshadow
       the constitutional morality, particularly when the legal
       tenability of the right to protection is paramount.
       34.   This Court is duty bound to act as a protector
       of the rights of the individuals, which are under
       siege with the clear intention of obstructing the
       vision of Constitution."



5.   This Court thus disposes of the present petition with the

direction to the petitioners to appear before the Station House

Officer, Police Station Rawatsar, District Hanumangarh alongwith

                    (Downloaded on 09/12/2022 at 11:50:10 PM)
                                                                            (4 of 4)                [CRLW-522/2022]


                                   appropriate representation regarding their grievance. The Station

                                   House Officer, Police Station Rawatsar, District Hanumangarh shall

                                   in turn hear the grievance of the petitioners, and after analyzing

                                   the threat perceptions, if necessitated, may pass necessary orders

                                   to provide adequate security and protection to the petitioners.

                                   6.    It is made clear that any observation in this order shall not

                                   affect any criminal and civil proceedings initiated against the

                                   petitioners.


                                                                (DR.PUSHPENDRA SINGH BHATI), J.

233-Sudheer/-

Powered by TCPDF (www.tcpdf.org)

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter