Citation : 2025 Latest Caselaw 16621 Raj
Judgement Date : 3 December, 2025
[2025:RJ-JD:52235]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Criminal Writ Petition No. 2939/2025
1. Mamta D/o Sh. Kuldeep, Aged About 18 Years, W/o Akash
Deep, Resident Of Chak 11 Lks, P.o. Lakhasar, Tehsil
Pilibanga, Police Station Goluwala, District Hanumangarh,
At Present Resident Of Chak 18 N.p. Tehsil Raisinghnagar,
District Sri Ganganagar, Rajasthan.
2. Akash Deep S/o Sh. Manphul, Aged About 25 Years,
Resident Of Chak 18 N P. Tehsil Raisinghnagar, District Sri
Ganganagar, Rajasthan.
----Petitioners
Versus
1. State Of Rajasthan, Through The Secretary, Ministry Of
Home Affairs, Jaipur Rajasthan.
2. The Superintendent Of Police, Sri Ganganagar, Rajasthan
3. The Station House Officer, Police Station Raisinghnagar,
District Sri Ganganagar, Rajasthan
4. The Station House Officer, Police Station Goluwala,
District Hanumangarh, Rajasthan
5. Kuldeep S/o Sh. Maniram Bishnoi, Resident Of Chak 11
Lks, P.o. Lakhasar, Tehsil Pilibanga, Police Station
Goluwala, District Hanumangarh, Rajasthan.
6. Ravindra S/o Manohar Lal Bishnoi, Resident Of Chak 11
Lks, P.o. Lakhasar, Tehsil Pilibanga, Police Station
Goluwala, District Hanumangarh, Rajasthan.
7. Rajkumar S/o Sh. Hansraj, Resident Of Gumjal, Tehsil
Abohar, District Fazilka, Punjab.
8. Hanuman, Resident Of Chak 53 N.p. Tehsil Raisinghnagar,
District Sri Ganganagar, Rajasthan.
----Respondents
For Petitioner(s) : Mr. S.R. Godara
Mr. Sunil Dhaka
For Respondent(s) : Mr. Vikram Singh Rajpurohit, PP
HON'BLE MR. JUSTICE KULDEEP MATHUR
Order
03/12/2025
(Uploaded on 03/12/2025 at 06:00:25 PM)
[2025:RJ-JD:52235] (2 of 2) [CRLW-2939/2025]
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
performed against the wishes of their parents and thus, they feel
threat to their lives at the hands of private respondents, who are
their relatives. The petitioners allegedly approached the concerned
respondent 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 concerned respondent authorities to
provide protection to the petitioners deserves to be accepted.
The concerned respondent authorities shall have the matter
enquired into and if so required, appropriate protection shall be
provided to the petitioners as and when warranted. The concerned
respondent authorities shall ensure that no harm is caused to the
petitioners, who have performed a love marriage.
The criminal writ petition is accordingly disposed of.
(KULDEEP MATHUR),J 413-divya/-
(Uploaded on 03/12/2025 at 06:00:25 PM)
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!