Citation : 2023 Latest Caselaw 5568 Raj/2
Judgement Date : 5 October, 2023
[2023:RJ-JP:26906]
HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
S.B. Criminal Writ Petition No. 2197/2023
1. Anju W/o Bablu Ram D/o Shyam Lal, Aged
About 22 Years, R/o Vill- Garai, Gerai, Karauli,
Rajasthan
2. Bablu Ram S/o Shri Kalla Ram Meena, Aged
About 23 Years, R/o Shyampur Meondori,
Karauli, Rajasthan
----Petitioners
Versus
1. State Of Rajasthan, Through P.p.
2. Director General Of Police, Police Head
Quarter Lal Kothi, Tonk Road, Jaipur.
3. Superintendent Of Police, Karauli.
4. Station House Officer, P.s Kela Devi., District
Karauli.
5. Station House Officer, P.s Sapotra., District
Karauli.
6. Sh. Shyamlal S/o Gangaram (Father Of
Petitioner No 1), Resident At Garai, Garei,
Karauli, Gairai, Rajasthan.
7. Purushottam Alias Bablu S/o Sh. Shyamlal
(Brother Of Petitioner No 1), Resident At
Garai, Garei, Karauli, Gairai, Rajasthan.
8. Dilip S/o Sh. Rajulal (Brother Of Petitioner No
1), Resident At Garai, Garei, Karauli, Gairai,
Rajasthan.
9. Rajendra S/o Dinesh (Brother Of Petitioner No
1), Resident At Garai, Garei, Karauli, Gairai,
Rajasthan.
10. Sh. Mukesh S/o Gangaram (Uncle Of
Petitioner No 1), Resident At Garai, Garei,
Karauli, Gairai, Rajasthan.
11. Sh. Dheeraj Alias Harey S/o Brijlal (Uncle Of
(Downloaded on 11/11/2023 at 08:33:09 PM)
[2023:RJ-JP:26906] (2 of 4) [CRLW-2197/2023]
Petitioner No 1), Resident At Garai, Garei,
Karauli, Gairai, Rajasthan.
12. Sh. Deepak S/o Brijlal (Uncle Of Petitioner No
1), Resident At Garai, Garei, Karauli, Gairai,
Rajasthan.
13. Sh. Dinesh S/o Prabhu Lal (Uncle Of Petitioner
No 1), Resident At Garai, Garei, Karauli,
Gairai, Rajasthan.
14. Vinod S/o Prabhu Lal (Uncle Of Petitioner No
1), Resident At Garai, Garei, Karauli, Gairai,
Rajasthan.
15. Anar Singh S/o Puran ( Maternal Uncle),
Resident Of Village Kulgav Teh- Supotra-
Karauli.
16. Vijay Singh S/o Puran ( Maternal Uncle).,
Resident Of Village Kulgav Teh- Supotra-
Karauli.
17. Pinki Devi W/o Vijay Singh ( Maternal Uncle).,
Resident Of Village Kulgav Teh- Supotra-
Karauli.
----Respondents
For Petitioner(s) : Mr. Bhaskar Sharma, Adv.
For : Mr. Bhawani Shankar Sharma, Respondent(s) P.P.
HON'BLE MR. JUSTICE UMA SHANKER VYAS
Judgment / Order
05/10/2023
The petitioners have preferred the present writ
petition under Article 226 of the Constitution of India
for issuance of necessary directions to the
[2023:RJ-JP:26906] (3 of 4) [CRLW-2197/2023]
respondent authorities to provide adequate security
and protection to them, as they are facing grave
threat of life and liberty at the hands of private
respondent(s).
Learned counsel for the petitioners submits that
the petitioners are of major age and they solemnized
their marriage of their own free will. However, their
family members are not agreeable to their marriage
and have threatened them of dire consequences.
He prays that adequate police protection be
provided to them.
Though no specific instance or imminent threat
has been pleaded but considering the submissions
made by learned counsel for the petitioners and
having regard to the facts and circumstances of the
case, this Court is of the opinion that if the
petitioners are having any apprehension or threat
perception about their life and liberty from their
relatives, they may move appropriate representation
before the Superintendent of Police, Karauli
indicating their concern with the name(s) of probable
assailants.
If any such representation is moved by the
petitioners, the Superintendent of Police, Karauli shall
consider the same and after analysing the factual
[2023:RJ-JP:26906] (4 of 4) [CRLW-2197/2023]
situation pass necessary orders or take action to
ward off any untoward incident.
It is hereby clarified that this order may not be
construed to be a validation of petitioners' marriage
and proof of their age. Any observation made herein
shall not affect any criminal or civil proceedings
initiated against the petitioners, at the instance of
their relatives.
With these observations, this criminal writ
petition is disposed of.
The stay application also stands disposed of
accordingly.
(UMA SHANKER VYAS),J
DANISH USMANI /573
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!