Tuesday, 23, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Chetna D/O Navneet Kumar W/O Shri ... vs State Of Rajasthan ...
2023 Latest Caselaw 6342 Raj/2

Citation : 2023 Latest Caselaw 6342 Raj/2
Judgement Date : 31 October, 2023

Rajasthan High Court
Chetna D/O Navneet Kumar W/O Shri ... vs State Of Rajasthan ... on 31 October, 2023
Bench: Uma Shanker Vyas
[2023:RJ-JP:32046]

HIGH COURT OF JUDICATURE FOR RAJASTHAN
            BENCH AT JAIPUR

       S.B. Criminal Writ Petition No. 2424/2023

1.     Chetna D/o Navneet Kumar W/o Shri Ravi
       Singh,        Aged    About       21     Years,       R/o   Upla
       Mohalla, Chikani, District Alwar.
2.     Ravi Singh S/o Vedprakash, Aged About 23
       Years, R/o Upla Mohalla, Chikani, District
       Alwar.
                                                         ----Petitioners
                                Versus
1.     State      Of     Rajasthan,         Through          Secretary,
       Department Of Home Affairs, And Justice,
       Secretariat Rajasthan, Jaipur.
2.     Superintendent Of Police, Alwar.
3.     Station House Officer, Police Station Sadar,
       Alwar.
4.     Shimla Devi W/o Premnath, R/o Kithoor, Tehsil
       And District Alwar.
5.     Lajwanti W/o Late Shri Pooran Chand, R/o
       Chikani, District Alwar.
6.     Shashibala W/o Vinod Kumar, R/o Chikani,
       District Alwar.
7.     Nirbhay Kumar S/o Omprakash, R/o Bambor,
       Tehsil Kishangarh Bas, District Alwar.
8.     Shakuntala W/o Roshanlal, R/o Pahadibas,
       Chikani, District Alwar.
                                                   ----Respondents

For Petitioner(s) : Mr. Santosh Kumar Soni, Adv.

For                      : Mr. Bhawani Shankar Sharma,
Respondent(s)              P.P.



HON'BLE MR. JUSTICE UMA SHANKER VYAS

[2023:RJ-JP:32046] (2 of 3) [CRLW-2424/2023]

Judgment / Order

31/10/2023

The petitioners have preferred the present writ

petition under Article 226 of the Constitution of India

for issuance of necessary directions to the

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, Alwar indicating

[2023:RJ-JP:32046] (3 of 3) [CRLW-2424/2023]

their concern with the name(s) of probable

assailants.

If any such representation is moved by the

petitioners, the Superintendent of Police, Alwar 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' 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 /744

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 : MAIMS

 

LatestLaws Partner Event : LL

 
 
 
Latestlaws Newsletter