Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mamta Kanwar vs State Of Rajasthan (2025:Rj-Jd:23043)
2025 Latest Caselaw 1112 Raj

Citation : 2025 Latest Caselaw 1112 Raj
Judgement Date : 13 May, 2025

Rajasthan High Court - Jodhpur

Mamta Kanwar vs State Of Rajasthan (2025:Rj-Jd:23043) on 13 May, 2025

Author: Kuldeep Mathur
Bench: Kuldeep Mathur
[2025:RJ-JD:23043]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
               S.B. Criminal Writ Petition No. 1176/2025

1.       Mamta Kanwar D/o Joravar Singh, Aged About 18 Years,
         R/o Kaliyas, P.s. Badliyas, District Bhilwara.
2.       Narwar Singh S/o Lal Singh, Aged About 22 Years, R/o
         Falodi, P.s. Sadas, District Chittorgarh.
                                                                   ----Petitioners
                                    Versus
1.       State Of Rajasthan, Through Chief Secretary, Ministry Of
         Home Affairs, Jaipur (Rajasthan)
2.       The Superintendent Of Police, Bhilwara.
3.       The Station House Officer, Police Station Badliyas, District
         Bhilwara.
4.       Jorawar Singh S/o Lakshman Singh Ranawat, Aged About
         45 Years, R/o Kaliyas, Tehsil Kotri, P.s. Badliyas, District
         Bhilwara.
5.       Durga Kanwar @ Sukha Kanwar W/o Jorawar Singh, Aged
         About 40 Years, R/o Kaliyas, Tehsil Kotri, P.s. Badliyas,
         District Bhilwara.
6.       Narayan Singh S/o Lakshman Singh, Aged About 55
         Years, R/o Kaliyas, Tehsil Kotri, P.s. Badliyas, District
         Bhilwara.
7.       Sushila Kanwar W/o Narayan Singh Ranawat, Aged About
         45 Years, R/o Kaliyas, Tehsil Kotri, P.s. Badliyas, District
         Bhilwara.
8.       Thimar Kanwar W/o Balu Singh, Aged About 65 Years, R/o
         Hathipura, Tehsil Mandal, P.s. Kareda, District Bhilwara.
9.       Bhagwat Singh S/o Balu Singh Rathore, Aged About 37
         Years, R/o Hathipura, Tehsil Mandal, P.s. Kareda, District
         Bhilwara.
10.      Maya Kanwar W/o Bhagwat Singh Rathore, Aged About 30
         Years, R/o Hathipura, Tehsil Mandal, P.s. Kareda, District
         Bhilwara.
11.      Bharat Singh S/o Mithu Singh Rathore, Aged About 45
         Years, R/o Hathipura, Tehsil Mandal, P.s. Kareda, District
         Bhilwara.
                                                                 ----Respondents


                     (Downloaded on 13/05/2025 at 09:49:20 PM)
 [2025:RJ-JD:23043]                     (2 of 3)                    [CRLW-1176/2025]


For Petitioner(s)           :     Mr. Shiv Kumar Bhati
For Respondent(s)           :     Mr. Narendra Gehlot, PP with
                                  Mr. Omprakash Choudhary.



             HON'BLE MR. JUSTICE KULDEEP MATHUR

Order

13/05/2025 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.

Drawing attention of the Court towards the photographs

annexed with the case file, learned counsel for the petitioners

submitted that the petitioners have performed a love marriage.

Learned counsel submitted 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.

Heard.

The documents pertaining to the age of the petitioners and

the photographs of 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

[2025:RJ-JD:23043] (3 of 3) [CRLW-1176/2025]

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 235-himanshu/-

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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter