Citation : 2025 Latest Caselaw 1130 Raj
Judgement Date : 13 May, 2025
[2025:RJ-JD:23023]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Criminal Writ Petition No. 1351/2025
1. Lalita Kumari D/o Gopa Ram, Aged About 22 Years, R/o
Near Bus Stand Bhatela District Jalore Rajasthan.
2. Jitendra Kumar S/o Rana Ram, Aged About 20 Years, R/o
Bhilo Ka Was Nabi District Jalore Rajasthan.
----Petitioners
Versus
1. State Of Rajasthan, Through PP.
2. Superintendent Of Police, Jalore District Jalore Rajasthan
3. Sho, Police Station Bagra ,district Jalore Rajasthan
4. Gopa Ram S/o Kapa Ji, Aged About 50 Years, R/o Village
Post Bhetala Tehsil And District Jalore Rajasthan
5. Vinod Kumar S/o Gopa Ram, Aged About 23 Years, R/o
Village Post Bhetala Tehsil And District Jalore Rajasthan
----Respondents
For Petitioner(s) : Mr. Ripudaman Singh
For Respondent(s) : Mr. Narendra Gehlot, PP with
Mr. Om Prakash 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.
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. The petitioners allegedly
approached the respondent police authorities with a prayer to be
[2025:RJ-JD:23023] (2 of 2) [CRLW-1351/2025]
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
live-in-relationship agreement 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 Superintendent of Police/Commissioner of Police
concerned to provide protection to the petitioners deserves to be
accepted.
The Superintendent of Police/Commissioner of Police
concerned shall have the matter enquired into and if so required,
appropriate protection shall be provided to the petitioners as and
when warranted. The Superintendent of Police/Commissioner of
Police concerned 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 222-Dinesh/-
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!