Citation : 2025 Latest Caselaw 136 Raj
Judgement Date : 1 May, 2025
[2025:RJ-JD:20940]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Criminal Writ Petition No. 1187/2025
1. Siya Rani W/o Sita Ram, Aged About 20 Years, Resident
Of Kheowali, Mustal Bare Ke, P.o. Kheowali Dhab, District
Fazilka, Punjab, Presently Residing At Ward No. 13, Chak
2 Pbn, 23 Ssw, District Hanumangarh.
2. Sita Ram S/o Roopa Ram, Aged About 29 Years, Resident
Of Ward No. 13, Chak 2 Pbn, 23 Ssw, District
Hanumangarh.
----Petitioners
Versus
1. State Of Rajasthan, Department Of Home Affairs, Govt.
Of Rajasthan, Jaipur.
2. Superintendent Of Police, Hanumangarh
3. Sho Of Dabli Rathan, Police Station, District
Hanumangarh.
4. Inderpal Khudia S/o Biru Ram, Aged About 45 Years,
Resident Of Kheowali, Mustal Bare Ke, P.o. Kheowali
Dhab, District Fazilka, Punjab.
5. Kuldeep Khudia S/o Inderpal Khudia, Aged About 48
Years, Resident Of Kheowali, Mustal Bare Ke, P.o.
Kheowali Dhab, District Fazilka, Punjab.
6. Suryapal Khudia S/o Inderpal Khudia, Aged About 18
Years, Resident Of Kheowali, Mustal Bare Ke, P.o.
Kheowali Dhab, District Fazilka, Punjab.
7. Ranveer S/o Biru Ram, Aged About 53 Years, Resident Of
Kheowali, Mustal Bare Ke, P.o. Kheowali Dhab, District
Fazilka, Punjab.
----Respondents
For Petitioner(s) : Mr. Mahipal Singh
For Respondent(s) : Mr. Lalit Kishore Sen, PP
HON'BLE MR. JUSTICE KULDEEP MATHUR
Order
01/05/2025
[2025:RJ-JD:20940] (2 of 2) [CRLW-1187/2025]
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 284-divya/-
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!