Citation : 2023 Latest Caselaw 6365 Raj
Judgement Date : 24 August, 2023
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Writ Petition No. 1430/2023
1. Tanu D/o Shri Manoj Ramawat, Aged About 18 Years, R/o Parik Chowk Ganesh Mandir Ke Pass Distt. Bikaner Rajasthan.
2. Mukesh Ramawat S/o Shri Kishan Ramawat, Aged About 31 Years, R/o Ward No. 16 Murlidhar Vyas Colony Distt. Bikaner Rajasthan.
----Petitioners Versus
1. State Of Rajasthan, Through Chief Secretary, Ministry Of Home Affairs, Jaipur Rajasthan.
2. The Superintendent Of Police, Bikaner.
3. The Station House Officer, Gangashahar Dist. Bikaner.
4. Manoj Kumar S/o Shri Shivkaran Ramawat, R/o Parik Chowk Ganesh Mandir Ke Pass Distt. Bikaner Rajasthan.
5. Chanda Devi W/o Shri Manoj Ramawat, R/o Parik Chowk Ganesh Mandir Ke Pass Distt. Bikaner Rajasthan.
6. Mahaveer Kumar S/o Shri Manoj Kumar Ramawat, R/o Parik Chowk Ganesh Mandir Ke Pass Distt. Bikaner Rajasthan.
----Respondents
For Petitioner(s) : Mr. Kaushal Gautam. For Respondent(s) : Mr. Laxman Solanki, PP.
HON'BLE MR. JUSTICE KULDEEP MATHUR
Order
24/08/2023 The criminal writ petition has been preferred by the
petitioners under Article 226 of the Constitution of India seeking
direction for being provided with adequate security and protection.
The petitioners both being major persons, claim to have
performed a love marriage. They submit that the marriage was
(2 of 2) [CRLW-1430/2023]
performed against the wishes of their parents and thus, they feel
threat to their lives at the hands of respondent No.4 to 6 and
other family members of petitioner No.1. The petitioners allegedly
approached the respondent police authorities with a prayer to be
provided with adequate protection but, no heed has been paid to
their request so far.
The documents pertaining to the age of the petitioners and
the marriage ceremony performed between them have been filed
on record. Thus, taking cue from the judgment rendered by the
Hon'ble Supreme Court in the case of Lata Singh Vs. State of
U.P. Reported in AIR 2006 SC 2522, the prayer made by the
petitioners for directing the Superintendent of Police, Bikaner to
provide protection to the petitioners, deserves to be accepted.
The Superintendent of Police, Bikaner shall have the matter
enquired into and if so required, appropriate protection shall be
provided to the petitioners as and when warranted. The
Superintendent of Police, Bikaner shall ensure that no harm is
caused to the petitioners, who have performed a love marriage.
The criminal writ petition is accordingly disposed of.
A copy of this order be sent to the respondents forthwith.
(KULDEEP MATHUR),J 15-Tikam/-
Powered by TCPDF (www.tcpdf.org)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!