Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Krishna Choudhary vs State Of Rajasthan (2025:Rj-Jd:55148)
2025 Latest Caselaw 17252 Raj

Citation : 2025 Latest Caselaw 17252 Raj
Judgement Date : 18 December, 2025

[Cites 1, Cited by 0]

Rajasthan High Court - Jodhpur

Krishna Choudhary vs State Of Rajasthan (2025:Rj-Jd:55148) on 18 December, 2025

Author: Kuldeep Mathur
Bench: Kuldeep Mathur
[2025:RJ-JD:55148]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
               S.B. Criminal Writ Petition No. 3712/2025

1.       Krishna Choudhary D/o Kalyan Mal Choudhary, Aged
         About 18 Years, Resident Of Behind School, Langar
         Mohalla,      Jalampura,           Bhilwara,          District       Bhilwara,
         Rajasthan-311021.
2.       Mahendra Jat S/o Mahadev Jat, Aged About 18 Years,
         Resident Of Gora Ka Khera, District Bhilwara, Rajasthan-
         311024.
                                                                        ----Petitioners
                                      Versus
1.       State Of Rajasthan, Through Chief Secretary, Ministry Of
         Home Affairs, Jaipur Rajasthan.
2.       Director General Of Police, Govt. Of Rajasthan, Police
         Head Quarter, Jaipur.
3.       The     Superintendent           Of      Police,          District   Bhilwara,
         Rajasthan.
4.       The    Sho,     Police      Station       Asind,          District   Bhilwara,
         Rajasthan.
5.       The Sho, Police Station Shambhugarh District Bhilwara,
         Rajasthan.
6.       Kalyan Jat S/o Khiyan Jat, Resident Of Jalpura, Police
         Station Shambhugarh, District Bhilwara, Rajasthan
7.       Dali W/o Kalyan Jat, Resident Of Jalpura, Police Station
         Shambhugarh, District Bhilwara, Rajasthan
8.       Mukesh S/o Kalyan Jat, Resident Of Jalpura, Police Station
         Shambhugarh, District Bhilwara, Rajasthan
9.       Ratan Lal Jat S/o Khiyan Jat, Resident Of Jalpura, Police
         Station Shambhugarh, District Bhilwara, Rajasthan
10.      Prithviraj Jat S/o Ratan Lal Jat, Resident Of Respondent
         No. 06 To Respondent No. 12 Areresident Of Jalpura,
         Police Station Shambhugarh, Districtbhilwara, Rajasthan.
11.      Dharmichand Jat S/o Mahadev Jat, Resident Of Jalpura,
         Police Station Shambhugarh, District Bhilwara, Rajasthan
12.      Ranjeet Jat S/o Mula Jat, Resident Of Jalpura, Police
         Station Shambhugarh, District Bhilwara, Rajasthan
13.      Surendra      Jat   S/o      Sukhdev         Jat,    Resident        Of   Dholi


                        (Uploaded on 18/12/2025 at 06:31:40 PM)
                       (Downloaded on 18/12/2025 at 07:34:10 PM)
 [2025:RJ-JD:55148]                      (2 of 3)                      [CRLW-3712/2025]


         Paldi,police Station Asind, District Bhilwara, Rajasthan.
14.      Ghani       Devi   W/o       Sukhdev         Jat,     Resident   Of   Dholi
         Paldi,police Station Asind, District Bhilwara, Rajasthan.
15.      Kana Jat S/o Unknown, Resident Of Padasoli,police
         Station Asind, District Bhilwara, Rajasthan.
16.      Gajraj Jat S/o Kana Jat, Resident Of Padasoli,police
         Station Asind, District Bhilwara, Rajasthan.
                                                                    ----Respondents


For Petitioner(s)            :     Mr. Neeraj Kumar Gurjar
For Respondent(s)            :     Mr. Prem Singh Panwar, PP



              HON'BLE MR. JUSTICE KULDEEP MATHUR

Order

18/12/2025

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,

(Uploaded on 18/12/2025 at 06:31:40 PM)

[2025:RJ-JD:55148] (3 of 3) [CRLW-3712/2025]

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 11-divyashri/-

(Uploaded on 18/12/2025 at 06:31:40 PM)

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter