Citation : 2026 Latest Caselaw 1877 Raj
Judgement Date : 6 February, 2026
[2026:RJ-JD:6817]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Criminal Writ Petition No. 229/2026
1. Altaf Bano W/o Late Yunus Khan, Aged About 56 Years, R/
o Chimpon-Ka-Mauhall, Behind Sunaron-Ki-Bagechi,
Gangashahar Road, Bikaner. Raj
2. Javed Khan Panwar S/o Late Yunus Khan, Aged About 37
Years, R/o Chimpon-Ka-Mauhall, Behind Sunaron-Ki-
Bagechi, Gangashahar Road, Bikaner. Raj
3. Imran Khan S/o Late Yunus Khan, Aged About 37 Years,
R/o Chimpon-Ka-Mauhall, Behind Sunaron-Ki-Bagechi,
Gangashahar Road, Bikaner. Raj
4. Foroj Khan S/o Gulam Fareed, Aged About 50 Years, R/o
Chimpon-Ka-Mauhall, Behind Sunaron-Ki-Bagechi,
Gangashahar Road, Bikaner. Raj
----Petitioners
Versus
1. State Of Rajasthan, Through The Secretary, Department
Of Home Affairs, Govt. Of Rajasthan, Jaipur. Raj.
2. The Director General Of Police, Jaipur (Raj)_
3. The Inspector Genera Of Police, Jaipur. Raj.
4. The Superintendent Of Police, Bikaner. Raj.
5. The S.h.o., P.s. Kotgate, Bikaner. Raj.
6. Sanjay Bothra, (R.p.s.) At Present Posted As Dysp, Traffic
Police, Ajmer. Raj.
----Respondents
For Petitioner(s) : Mr. Sourav Shekhar
For Respondent(s) : Mr. N.S. Chandawat, Dy.G.A.
Mr. Dhirendra Singh Shekhawat, SHO,
PS Kotgate, Bikaner.
HON'BLE MR. JUSTICE FARJAND ALI
Order
06/02/2026
1. The present Criminal Writ Petition filed under Articles 226 &
227 of the Constitution of India arises from a protracted pattern of
(Uploaded on 12/02/2026 at 05:53:34 PM)
[2026:RJ-JD:6817] (2 of 8) [CRLW-229/2026]
illegality, abuse of official authority, and sustained intimidation,
culminating in a grave and imminent threat to the life and
personal liberty of the petitioners.
2. Briefly stated the facts of the case in the year 2016, the
family members of Petitioner No.1 were illegally, arbitrarily, and
without due process arrested by Respondent No.6, then acting in
his official capacity. When Petitioner No.1 approached the
concerned police station to seek an explanation for such unlawful
detention, Respondent No.6, in concert with other police
personnel, subjected the petitioner and her relatives to physical
assault, amounting to a flagrant violation of constitutional
guarantees and statutory protections. Aggrieved thereby,
Petitioner No.1 lodged a formal complaint against Respondent
No.6 and other delinquent officials.
2.1. Upon judicial scrutiny, the Learned Chief Judicial Magistrate,
Bikaner, by order dated 27.09.2018, took cognizance of the
offences against Respondent No.6. The said order was assailed by
Respondent No.6 by way of CRLMP No. 6829/2021 before this
Hon'ble Court, which came to be disposed of with specific
directions vide order dated 10.01.2025.
2.2. Subsequently, the learned Trial Court proceeded to frame
charges, and the matter was posted for prosecution evidence. It is
at this decisive stage that Respondent No.6, apprehensive of the
legal consequences of a full-fledged trial, resorted to coercive and
extra-legal measures, exerting relentless pressure upon the
petitioners to compel an unlawful compromise. Between
(Uploaded on 12/02/2026 at 05:53:34 PM)
[2026:RJ-JD:6817] (3 of 8) [CRLW-229/2026]
20.12.2025 and 21.12.2025, a notorious gangster, Rohit Godara,
contacted the petitioners through WhatsApp calls from mobile
number +35192464922, specifically targeting Petitioner No.3
(Imran) on mobile number 9829972345, and issued unequivocal
threats demanding withdrawal of the criminal proceedings pending
against Respondent No.6.
2.3. When the petitioners and their family members ceased
responding to these intimidating communications, the said
gangster once again contacted Petitioner No.3 on 29.12.2025, this
time through WhatsApp number +35192464922, and openly
threatened dire and irreversible consequences in the event of
refusal to compromise the case.
2.4. In immediate response to these alarming developments,
Petitioner No.1 submitted a detailed representation dated
01.01.2026 to the Inspector General of Police, Bikaner Range,
seeking immediate police protection for the petitioners and their
family members, along with a prayer for registration of criminal
proceedings against the perpetrators. Regrettably, the said
representation elicited no response or remedial action whatsoever.
Thereafter, on 05.01.2026, Petitioner No.1 submitted a further
comprehensive representation to the Director General of Police,
Jaipur, reiterating the imminent threat to life and requesting
decisive legal action against the culprits, including Respondent
No.6. This representation too was met with sheer administrative
indifference and inaction.
(Uploaded on 12/02/2026 at 05:53:34 PM)
[2026:RJ-JD:6817] (4 of 8) [CRLW-229/2026]
2.5. It is further averred that the private respondents and their
associates are persistently intimidating and obstructing the
petitioners, with the deliberate intent of preventing them from
appearing before the Trial Court as witnesses and from
prosecuting their case in accordance with law. The petitioners
continue to live under constant fear and coercion, as the threats
extended are real, proximate, and capable of execution, thereby
posing an immediate and serious danger to their lives and
personal safety.
2.6. In these exceptional and compelling circumstances, the
present Criminal Writ Petition has been instituted by invoking the
extraordinary jurisdiction of this Court, seeking protection of life
and liberty, enforcement of the rule of law, and appropriate
directions against the erring officials and criminal elements who
are misusing power and actively subverting the administration of
justice.
3. Learned counsel for the petitioners respectfully submits that
the respondent police authorities have displayed gross apathy and
deliberate indifference towards the grave and imminent threat to
the life and personal liberty of the petitioners and their family
members. Despite repeated and detailed representations, the
authorities have failed to extend even the minimum protection
mandated by law.
3.1. It is further submitted that owing to the pendency of the
criminal trial against Respondent No.6, particularly at the crucial
stage of prosecution evidence, Respondent No.6 has resorted to
(Uploaded on 12/02/2026 at 05:53:34 PM)
[2026:RJ-JD:6817] (5 of 8) [CRLW-229/2026]
systematic intimidation and coercion, acting in connivance with
hardened criminals, including a notorious gangster, with the sole
intent to compel the petitioners to withdraw or compromise the
case, thereby subverting the administration of justice.
3.2. Learned counsel submits that the threats are real,
proximate, and capable of execution, given the criminal
antecedents of the persons involved, forcing the petitioners and
their family members to live under constant fear and restriction,
evidencing the seriousness of the threat perception. It is further
submitted that Article 21 of the Constitution of India casts a
positive obligation upon the State to protect its citizens. The
continued inaction of the police, despite clear knowledge of the
danger, is arbitrary, unconstitutional, and an abdication of
statutory duty, contrary to the law laid down by the Hon'ble
Supreme Court in Lata Singh v. State of U.P. & Anr. (AIR 2006 SC
2522).
3.3. Lastly, learned counsel submits that immediate protective
directions are imperative, failing which the petitioners'
fundamental rights would be rendered illusory. Accordingly, it is
prayed that the respondent authorities be directed to provide
adequate and effective protection to the life and liberty of the
petitioners and their family members, in accordance with law.
4. I have heard the learned counsel for the parties and gone
through the material as made available to this Court.
5. Upon a careful consideration of the material placed on
record, this Court finds that the matter raises issues of grave
(Uploaded on 12/02/2026 at 05:53:34 PM)
[2026:RJ-JD:6817] (6 of 8) [CRLW-229/2026]
constitutional significance touching the life, liberty, and safety of
the petitioners and their family members.
5.1. The factual report submitted before this Court categorically
reveals that the police authorities themselves have admitted the
fact that threats have been extended to the petitioners by a
hardened criminal/gangster. Once such a serious fact stands
acknowledged by the State machinery, the obligation cast upon
the police authorities does not remain discretionary but becomes
imperative, immediate, and enforceable in law. In such
circumstances, the Superintendent of Police concerned is duty-
bound to take prompt, effective, and meaningful steps to
neutralize the threat perception, failing which the said authority
shall be answerable for the consequences that may ensue,
including any harm caused to the petitioners or their family
members.
5.2. This Court further notes that serious allegations have been
levelled against the respondent No.6 Sanjay Bothara, including
the assertion that a notorious gangster is allegedly acting at his
behest and is being used as an instrument to intimidate and
terrorize the petitioners with a view to coercing them into
withdrawing or compromising a pending criminal case. Such
allegations, if true, strike at the very root of the rule of law and
the criminal justice system.
5.3. The allegation that a gangster is operating under the
protection or instructions of a police officer raises a disturbing and
alarming question of systemic failure. When the protector
(Uploaded on 12/02/2026 at 05:53:34 PM)
[2026:RJ-JD:6817] (7 of 8) [CRLW-229/2026]
becomes the destructor, the confidence of the public in the system
stands shattered, and the institutional framework meant to uphold
law and order risks complete collapse. A democratic society
governed by the rule of law cannot afford a situation where those
entrusted with the duty to protect citizens are perceived as agents
of intimidation and fear.
5.4. At the same time, this Court is conscious of the fact that the
respondent No.6 Sanjay Bothara has not been afforded an
opportunity of hearing at this stage. Therefore, no final or adverse
findings or definite opinions are being recorded against the said
officer on merits, however, the seriousness, gravity, and far-
reaching implications of the allegations compel this Court to
ensure that the matter is examined with utmost objectivity,
independence, and urgency.
6. Accordingly, this Court deems it fit and proper to issue the
following directions in the interest of justice:
1. The Superintendent of Police concerned shall immediately
address the threat perception and ensure that adequate,
effective, and continuous protection is provided to the
petitioners and their family members, strictly in accordance
with law.
2. The Director General of Police, Jaipur is directed to look into
the matter with due seriousness and ensure that the
allegations are not treated casually or mechanically.
3. The Home Secretary, Govt. Of Rajasthan, Jaipur and the
Director General of Police, Jaipur are directed to pass
(Uploaded on 12/02/2026 at 05:53:34 PM)
[2026:RJ-JD:6817] (8 of 8) [CRLW-229/2026]
appropriate, adequate, and reasoned orders in this regard
and to cause a thorough, fair, and impartial inquiry into the
allegations by appointing a senior officer.
4. In order to uphold the integrity, impartiality, and institutional
sanctity of the inquiry, it is observed that, where considered
appropriate, the respondent No.6 shall remain entirely
disengaged from the petitioners and their family members,
so as to preclude any possibility of undue influence, direct or
indirect, upon the investigative process. It would further
advance the ends of justice to prohibit the said officer, for
the duration of the inquiry, from contacting or associating in
any manner with individuals conversant with the facts in
issue or material to the proceedings, thereby ensuring that
the inquiry remains untainted by interference, coercion, or
intimidation.
These directions are issued keeping in view the constitutional
mandate under Article 21 of the Constitution of India, which
obligates the State to safeguard the life and personal liberty of its
citizens so also the ensure fairness and transparency in public
duties. The Court reiterates that the State cannot remain a mute
spectator when credible threats to life are brought to its notice.
7. The petition stands disposed of in the above terms. m
(FARJAND ALI),J 32-Mamta/-
(Uploaded on 12/02/2026 at 05:53:34 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!