Citation : 2026 Latest Caselaw 5473 Raj
Judgement Date : 9 April, 2026
[2026:RJ-JD:16515]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Criminal Writ Petition No. 1525/2026
1. Jyoti D/o Shri Om Prakash, Aged About 24 Years, R/o
East Patel Nagar Ganeshpura Ratanada Jodhpur At
Present M No 64 Gulab Nagar Behind Rto Office B.j.s.
Jodhpur
2. Bhairu Das Vaishnav S/o Shri Tej Das Vaishnav, Aged
About 21 Years, Naiyon Ka Bas Village Jur District Jodhpur
----Petitioners
Versus
1. State Of Rajasthan, Through Chif Secretary Ministry Of
Home Affairs Jaipur Rajasthan
2. The Commissioner Of Police, Jodhpur
3. The Sho, Police Station Mahamandir District Jodhpur
4. Omprakash S/o Premdas, Aged About 50 Years, R/o East
Patel Nagar Ganeshpura Ratanada Jodhpur At Present M
No 64 Gulab Nagar Behind Rto Office B.j.s. Jodhpur
5. Sonu W/o Omprakash, Aged About 27 Years, R/o East
Patel Nagar Ganeshpura Ratanada Jodhpur At Present M
No 64 Gulab Nagar Behind Rto Office B.j.s. Jodhpur
6. Suraj S/o Omprakash, Aged About 29 Years, R/o East
Patel Nagar Ganeshpura Ratanada Jodhpur At Present M
No 64 Gulab Nagar Behind Rto Office B.j.s. Jodhpur
----Respondents
For Petitioner(s) : Mr. Kalu Ram Bhati
For Respondent(s) : Mr. Surendra Bishnoi, AGA
HON'BLE MR. JUSTICE FARJAND ALI
Order
09/04/2026
1. The present Criminal Writ Petition has been preferred under
Article 226 of the Constitution of India seeking directions to the
official respondents to provide protection to the petitioners, who
(Uploaded on 10/04/2026 at 12:19:55 PM)
[2026:RJ-JD:16515] (2 of 3) [CRLW-1525/2026]
apprehend threat to their life and personal liberty at the hands of
the private respondents.
2. The right to life and personal liberty is a fundamental right
and cannot be compromised. The assessment of threat perception
and requirement of protection lies within the domain of the police
authorities, who are duty bound to ensure that no person takes
law into their own hands.
3. Considering the grounds taken in the writ petition and the
circumstances of the case, it appears to this Court is satisfied that
a genuine and imminent apprehension of threat to the life and
personal liberty of the petitioners exists. The right guaranteed
under Article 21 of the Constitution of India is sacrosanct and
stands on the highest pedestal amongst all fundamental rights. It
is well settled that the expression "life" under Article 21 does not
connote mere animal existence but encompasses the right to live
with human dignity, safety and without fear. This Court cannot
remain a mute spectator when such valuable fundamental rights
are put in jeopardy. The constitutional mandate casts a positive
obligation upon the State and its instrumentalities to protect and
preserve the life and liberty of every individual and to ensure that
no person takes the law into his or her own hands. Whenever a
palpable threat to life is brought to the notice of this Court, it
becomes not only appropriate but imperative for the Court to step
in and ensure that the rule of law prevails. In such matters, this
Court does not hesitate to intervene where the protection of life
and personal liberty is at stake.
(Uploaded on 10/04/2026 at 12:19:55 PM)
[2026:RJ-JD:16515] (3 of 3) [CRLW-1525/2026]
4. Accordingly, the petition is disposed of with a direction to the
petitioners to appear before the Commissioner/Superintendent of
Police concerned within 15 days and submit a representation
indicating the source of threat. The concerned officer shall
examine the grievance, assess the threat perception and pass
appropriate directions, if required, in accordance with law.
Necessary coordination with the concerned police authorities may
also be undertaken.
5. It is clarified that this Court has not recorded any definitive
finding with regard to the legitimacy of the relationship claimed by
the petitioners, their age, the validity of the alleged marriage or
the genuineness of the documents relied upon by them, and all
such aspects shall remain open for enquiry and investigation by
the competent authority, in accordance with law. It is further
made clear that any observation made herein shall not affect any
civil or criminal proceedings, if any, pending or to be initiated in
accordance with law.
6. The petition stands disposed of. Pending applications, if any,
also stand disposed of.
(FARJAND ALI),J 228-poojatak/-
(Uploaded on 10/04/2026 at 12:19:55 PM)
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!