Citation : 2025 Latest Caselaw 16634 Raj
Judgement Date : 3 December, 2025
[2025:RJ-JD:52159]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Criminal Writ Petition No. 3525/2025
1. Sharda D/o Ram Ratan, Aged About 26 Years, C/o
Bhagwana Ram, R/o 20, Ward No.05, Tawaniya Colony,
Khajuwala District Bikaner, Rajasthan.
2. Subhash Chander S/o Ratti Ram, Aged About 31 Years, R/
o Waryam Khera, Fazilka, Punjab At Present Residing At
Khajuwala District Bikaner, Rajasthan.
----Petitioners
Versus
1. State Of Rajasthan, Through The Secretary, Department
Of Home Affairs, Govt. Of Rajasthan, Jaipur.
2. The Superintendent Of Police, Bikaner, District Bikaner
Rajasthan
3. The Station House Officer, Police Station Khajuwala,
District Bikaner, Rajasthan.
4. Raju Devi W/o Ram Ratan, R/o 14 Bd, Khajuwala District
Bikaner, Rajasthan.
5. Ram Ratan S/o Kishnaram, R/o 14 Bd, Khajuwala District
Bikaner, Rajasthan.
6. Sonu S/o Ram Ratan, R/o 14 Bd, Khajuwala District
Bikaner, Rajasthan.
7. Kuldeep S/o Ram Ratan, R/o 14 Bd, Khajuwala District
Bikaner, Rajasthan.
8. Bhagwana Ram S/o Krishna Lal, R/o Khajuwala District
Bikaner, Rajasthan.
9. Krishna Lal S/o Nathu Lal, R/o Khajuwala District Bikaner,
Rajasthan.
10. Jaipal S/o Kirshan Lal, R/o Khajuwala District Bikaner,
Rajasthan.
11. Saraswati W/o Krishna Lal, R/o Khajuwala District
Bikaner, Rajasthan.
----Respondents
For Petitioner(s) : Mr. Pritam Solanki
For Respondent(s) : Mr. Vikram Singh Solanki, PP
HON'BLE MR. JUSTICE KULDEEP MATHUR
Order 03/12/2025
(Uploaded on 03/12/2025 at 06:12:14 PM)
[2025:RJ-JD:52159] (2 of 2) [CRLW-3525/2025]
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 be in a live
in relationship. They submit that they are living with each other
against the wishes of their parents and thus, they feel threat 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
an ikrarnama verifying the factum of them being in a live in
relationship 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 are in a live in relationship.
The criminal writ petition is accordingly disposed of.
(KULDEEP MATHUR),J 3-divya/-
(Uploaded on 03/12/2025 at 06:12:14 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!