Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Aarti Bai vs State Of Rajasthan (2025:Rj-Jd:51268)
2025 Latest Caselaw 16154 Raj

Citation : 2025 Latest Caselaw 16154 Raj
Judgement Date : 26 November, 2025

Rajasthan High Court - Jodhpur

Aarti Bai vs State Of Rajasthan (2025:Rj-Jd:51268) on 26 November, 2025

Author: Kuldeep Mathur
Bench: Kuldeep Mathur
[2025:RJ-JD:51268]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                S.B. Criminal Writ Petition No. 3109/2025

1.       Aarti Bai W/o Gopal Lal, Aged About 29 Years, Resident Of
         House No. 179, Khatri Mohalla, Tal,jhalawad, Raj. At
         Present Near Gas Godam, Sarannagar, Jodhpur (Raj).
2.       Sumer Ram S/o Ram Chandra, Aged About 31 Years,
         Resident Of Ward No. 63, Lal Sagar, Mandore Jodhpur
         Raj.
                                                                      ----Petitioners
                                     Versus
1.       State Of Rajasthan, Through Chief Secretary, Ministry Of
         Home Affairs, Jaipur Raj..
2.       The    Commisioner        Of     Police,     Police       Commissionerate
         Jodhpur, Raj..
3.       The    Station   House         Officer,    Police        Station   Mata   Ka
         Than,district Jodhpur Raj..
4.       Gopal Lal S/o Dungar Ram, Resident Of Near Gas Godam,
         Saran Nagar, Jodhpur Raj.
5.       Mangilal S/o Dungar Ram, Resident Of Near Gas Godam,
         Saran Nagar, Jodhpur Raj.
6.       Meharban S/o Dungar Ram, Resident Of Near Gas
         Godam, Saran Nagar, Jodhpur Raj.
                                                                    ----Respondents


For Petitioner(s)          :     Mr. Akash Goyal
For Respondent(s)          :     Mr. Hanuman Prajapati, PP



            HON'BLE MR. JUSTICE KULDEEP MATHUR

Order

26/11/2025

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.

(Uploaded on 26/11/2025 at 06:24:24 PM)

[2025:RJ-JD:51268] (2 of 2) [CRLW-3109/2025]

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 467-himanshu/-

(Uploaded on 26/11/2025 at 06:24:24 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 : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter