Citation : 2026 Latest Caselaw 1926 Raj
Judgement Date : 7 February, 2026
[2026:RJ-JD:6935]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Criminal Writ Petition No. 569/2026
1. Manisha W/o Gopi Ram, Aged About 23 Years, Harijan
Basti Ward No. 37 , Sardarshahar ,district Churu. At
Present R/o Harijan Basti Ward No. 38 ,
Sardarshahar ,district Churu.raj
2. Gopi Ram S/o Manoj Kumar, Aged About 24 Years, Harijan
Basti Ward No. 38 , Sardarshahar ,district Churu. Raj
----Petitioners
Versus
1. State Of Rajasthan, Through Chief Secretary Minister Of
Home Affairs, Jaipur. Raj
2. The Superintendent Of Police, Churu
3. The Station House Officer, Police Station Sardar Shahar
District Churu Raj.
4. Panna Lal S/o Phool Chand, Ward No. 38 , Sardarshahar ,
District Churu .
5. Ajay S/o Panna Lal, Ward No. 38 , Sardarshahar ,district
Churu.
6. Balchand S/o Phool Chand, Ward No. 38 ,
Sardarshahar ,district Churu.
7. Khiva Ram S/o Daana Ram, Ward No. 38 ,
Sardarshahar ,district Churu.
8. Narendra S/o Balchand, Ward No. 38 ,
Sardarshahar ,district Churu.
----Respondents
For Petitioner(s) : -
For Respondent(s) : Mr. SR Choudhary, AGA
HON'BLE MR. JUSTICE FARJAND ALI
Order
07/02/2026
1. The lawyers are abstaining from appearance.
(Uploaded on 07/02/2026 at 04:00:30 PM)
[2026:RJ-JD:6935] (2 of 3) [CRLW-569/2026]
2. The present Criminal Writ Petition has been preferred by the
petitioners under Article 226 of the Constitution of India seeking
issuance of appropriate directions to the official respondents for
providing them protection, on the ground that they apprehend
threat to their life and personal liberty at the hands of the private
respondents.
3. As per the pleadings, the petitioners claim to be majors and
of marriageable age and assert that they have solemnized their
marriage on 05.02.2026 at Arya Samaj. It is further stated that
they are residing together as husband and wife and that the
private respondents are opposed to the said marriage and are
allegedly extending threats, giving rise to an apprehension to the
life and personal liberty of the petitioners.
4. Upon perusal of the record, this Court is of the considered
view that the right to life and personal liberty is a fundamental
right guaranteed to every individual under the Constitution, and
the same cannot be compromised under any circumstances. No
person can be deprived of his or her life or personal liberty except
in accordance with the procedure established by law and
apprehension relating to life and personal liberty, if asserted,
deserves to be examined by the competent authority. The
assessment of threat perception and the necessity of protection
are matters falling within the domain of the police authorities, who
are duty bound to ensure maintenance of law and order and to
prevent any person from taking the law into his or her own hands.
5. Accordingly, the writ petition is allowed with a direction that
the petitioners shall appear before the concerned Superintendent
of Police/Commissioner of Police within a period of ten days from
(Uploaded on 07/02/2026 at 04:00:30 PM)
[2026:RJ-JD:6935] (3 of 3) [CRLW-569/2026]
today and submit a representation clearly indicating the persons
from whom they apprehend threat or harm. Upon such
appearance, the concerned Superintendent of
Police/Commissioner of Police shall afford an opportunity of
hearing to the petitioners and, if deemed necessary, to the
concerned private respondents, examine the grievance, deliberate
over the issue and calibrate the threat perception and, if the
circumstances so warrant, pass appropriate orders in accordance
with law so as to ensure that no harm is caused to the petitioners
by the private respondents by taking law into their own hands.
The concerned Superintendent of Police/Commissioner of Police
may co-ordinate with police authorities of other districts if he
deems it necessary.
6. It is clarified that this Court has not recorded any definitive
finding with regard to the legitimacy of the relationship claimed by
the petitioners, 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.
7. Pending applications, if any, also stand disposed of.
(FARJAND ALI),J 14-divya/-
(Uploaded on 07/02/2026 at 04:00:30 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!