Citation : 2023 Latest Caselaw 6302 Raj/2
Judgement Date : 30 October, 2023
[2023:RJ-JP:31673]
HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
S.B. Criminal Writ Petition No. 2409/2023
1. Sandhya D/o Shri Ram Singh, Aged About 19
Years, R/o Kalgaon, Tehsil Tijara, District
Alwar, At Present Residing At Tijara District
Khairthal.
2. Pradeep Saini S/o Raju Saini, Aged About 22
Years, R/o Tijara, Tehsil Tijara, District Alwar
At Present District Khairthal.
----Petitioners
Versus
1. State Of Rajasthan, Through P.p.
2. The State Of Rajasthan, Through
Superintendent Of Police Bhiwadi, Rajasthan.
3. The Station House Officer, Police Station
Tijara, Distirct Khairthal, Rajasthan.
4. Ram Singh S/o Habbad Singh, R/o Kalgaon,
Tehsil Tijara, District Alwar, At Present District
Khairthal.
5. Man Singh S/o Habbad Singh, R/o Kalgaon,
Tehsil Tijara, District Alwar, At Present District
Khairthal.
----Respondents
For Petitioner(s) : Mr. Gajender Singh Rathore, Adv., with Mr. Rohit Sharma, Adv. & Ms. Neetu Shrivastav, Adv.
For : Mr. Bhawani Shankar Sharma, Respondent(s) P.P.
HON'BLE MR. JUSTICE UMA SHANKER VYAS Judgment / Order
30/10/2023
[2023:RJ-JP:31673] (2 of 3) [CRLW-2409/2023]
The petitioners have preferred the present writ
petition under Article 226 of the Constitution of India
for issuance of necessary directions to the
respondent authorities to provide adequate security
and protection to them, as they are facing grave
threat to their life and liberty at the hands of private
respondent(s).
Learned counsel for the petitioners submits that
the petitioners are above 18 years of age and are in
a live-in-relationship. But such relationship is not
acceptable to their family members/society and they
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 Station House Officer, Police Station
Tijara, District Khairthal, Rajasthan indicating their
concern with the name(s) of probable assailants.
[2023:RJ-JP:31673] (3 of 3) [CRLW-2409/2023]
If any such representation is moved by the
petitioners, the Station House Officer, Police Station
Tijara, District Khairthal, Rajasthan shall consider the
same and after analysing the factual 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' live-in
relationship 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 /1027
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!