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

Muskan Patidar vs The State Of Rajasthan ...
2026 Latest Caselaw 5052 Raj

Citation : 2026 Latest Caselaw 5052 Raj
Judgement Date : 2 April, 2026

[Cites 4, Cited by 0]

Rajasthan High Court - Jodhpur

Muskan Patidar vs The State Of Rajasthan ... on 2 April, 2026

[2026:RJ-JD:15071]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
               S.B. Criminal Writ Petition No. 1306/2026
1.       Muskan Patidar W/o Dharmesh Bujh, Aged About 18
         Years, D/o Gajendra Patidar, Resident Of Punali,
         Dungarpur, Rajasthan, At Present Residing At Ward
         No.10, Wada Punali, District Dungarpur.
2.       Dharmesh Bujh S/o Roop Lal Bujh, Aged About 22 Years,
         Resident Of Ward No.10, Wada Punali, District Dungarpur.
                                                                 ----Petitioners
                                    Versus
1.       The State Of Rajasthan, Through Chief Secretary, Ministry
         Of Home Affairs, Jaipur
2.       The Superintendent Of Police, Dungarpur
3.       The Station House Officer Of Police Station, Dowda,
         District Dungarpur
4.       Jamna Patidar W/o Gajendra Patidar, Resident Of Punali,
         Police Station Dowda, District Dungarpur, Rajasthan
5.       Gajendra Patidar, S/o Not Known, Resident Of Punali,
         Police Station Dowda, District Dungarpur, Rajasthan,
6.       Chetan S/o Jeeta, Resident Of Punali, Police Station
         Dowda, District Dungarpur, Rajasthan
7.       Dheeraj S/o Shiv Lal,, Resident Of Punali, Police Station
         Dowda, District Dungarpur, Rajasthan
8.       Chetan S/o Shiv Lal,, Resident Of Punali, Police Station
         Dowda, District Dungarpur, Rajasthan
9.       Rakesh S/o Lalji, Resident Of Manpur, Police Station
         Dowda, District Dungarpur, Rajasthan
10.      Dinesh S/o Madhav Ji, Resident Of Manpur, Police Station
         Dowda, District Dungarpur, Rajasthan
11.      Vivek Patidar, S/o Not Known, Resident Of Manpur, Police
         Station Dowda, District Dungarpur, Rajasthan
12.      Santosh S/o Madhav Ji, Resident Of Manpur, Police
         Station Dowda, District Dungarpur, Rajasthan
13.      Amit S/o Rajesh, Resident Of Manpur, Police Station
         Dowda, District Dungarpur, Rajasthan
14.      Rekha S/o Rakesh, Resident Of Manpur, Police Station
         Dowda, District Dungarpur, Rajasthan.
15.      Vijay Lal S/o Bhagwan Ji, Resident Of Manpur, Police
         Station Dowda, District Dungarpur, Rajasthan
16.      Rameela W/o Shiv Lal, Resident Of Manpur, Police Station
         Dowda, District Dungarpur, Rajasthan
17.      Rattan Ji S/o Kachru, Resident Of Manpur, Police Station
         Dowda, District Dungarpur, Rajasthan
18.      Lochan Patidar, S/o Not Known, Resident Of Surpur, Police
         Station Sadar, District Dungarpur.
19.      Manju W/o Prabhu Lal, Resident Of Surpur, Police Station

                      (Uploaded on 02/04/2026 at 05:54:13 PM)
                     (Downloaded on 02/04/2026 at 06:06:35 PM)
 [2026:RJ-JD:15071]                   (2 of 3)                      [CRLW-1306/2026]


         Sadar, District Dungarpur
20.      Prabhu Lal S/o Prem Ji, Resident Of Surpur, Police Station
         Sadar, District Dungarpur
21.      Kamlesh S/o Jeeva, Resident Of Punali, Police Station
         Dowda, District Dungarpur.
                                                                 ----Respondents


For Petitioner(s)         :     Mr. Abhimanyu Singh Ranawat
                                Mr. Ravindra Singh
For Respondent(s)         :     Mr. Surendra Bishnoi, PP


         HON'BLE MR. JUSTICE SANDEEP SHAH

Order 02/04/2026

1. The criminal writ petition has been preferred by the

petitioners under Article 226 of the Constitution of India seeking a

direction to be provided with adequate security and protection.

2. The petitioners, both being major persons, claim to have

solemnized their marriage out of their own free will through a love

marriage. They submit that the marriage was performed against

the wishes of their parents, and thus, they feel a threat to their

lives at the hands of respondent nos.4 to 21.

3. The documents pertaining to age of the petitioners and the

marriage ceremony performed between them have been placed on

record. The petitioners, who are major and having solemnized

their marriage voluntarily, cannot be denied protection of their life

and liberty, since it is a fundamental right of every citizen as

guaranteed under Article 21 of the Constitution of India. This

position has been clearly affirmed by the Hon'ble Apex Court in S.

Khushboo Vs. Kanniammal [(2010) 5 SCC 600], Joseph Shine Vs.

Union of India [(2019) 3 SCC 39], and Lata Singh Vs. State of U.P.

[AIR 2006 SC 2522].

(Uploaded on 02/04/2026 at 05:54:13 PM)

[2026:RJ-JD:15071] (3 of 3) [CRLW-1306/2026]

4. Thus, taking cue from the proposition of law set forth by the

Hon'ble Supreme Court in a catena of judgments and in order to

protect the fundamental rights of the petitioners guaranteed under

the Constitution, the prayer made by the petitioners to provide

protection to them deserves to be accepted.

5. This Court, in exercise of its writ jurisdiction, is not inclined

to examine the legal validity or otherwise of the marriage of the

petitioners and therefore does not render any opinion on the

same. However, this petition is disposed of with liberty to the

petitioners to approach the Superintendent of Police, Dungarpur

for ventilation of their grievances.

6. In case the petitioners move any such application, it is

expected from the concerned Superintendent of Police, Dungarpur

to take necessary action, after verifying the facts, to ensure that

the petitioners are not illegally hindered in enjoying a peaceful

married life and their liberty by the private respondents who may

be opposing the marriage.

7. However, it is made clear that this order shall not affect any

civil/criminal proceedings, if any, pending or arising out of the

present matter.

(SANDEEP SHAH),J 40-charul/-

(Uploaded on 02/04/2026 at 05:54:13 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