Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kanya Kanwar vs State Of Rajasthan (2026:Rj-Jd:6938)
2026 Latest Caselaw 1932 Raj

Citation : 2026 Latest Caselaw 1932 Raj
Judgement Date : 7 February, 2026

[Cites 1, Cited by 0]

Rajasthan High Court - Jodhpur

Kanya Kanwar vs State Of Rajasthan (2026:Rj-Jd:6938) on 7 February, 2026

Author: Farjand Ali
Bench: Farjand Ali
[2026:RJ-JD:6938]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
               S.B. Criminal Writ Petition No. 576/2026

1.       Kanya Kanwar D/o Puran Singh, Aged About 18 Years, W/
         o Ummed Singh R/o Rajputo Ka Bas Naradra District
         Sirohi
2.       Ummed Singh S/o Shri Chanan Singh, Aged About 29
         Years, R/o Luna Khurd District Jaisalmer
                                                                   ----Petitioners
                                    Versus
1.       State Of Rajasthan, Through The Secretary Department
         Of Home Affairs Government Of Rajasthan Secretary
         Jaipur
2.       The Superintendent Of Police, Sirohi
3.       S H O, Police Station Kailash Nagar District Sirohi
4.       Puran Singh S/o Prem Singh, R/o Rajputo Ka Bas Naradra
         District Sirohi
                                                                 ----Respondents


For Petitioner(s)          :    -
For Respondent(s)          :    Mr. SR Choudhary, PP



                HON'BLE MR. JUSTICE FARJAND ALI

Order

07/02/2026

1. The lawyers are abstaining from appearance.

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

(Uploaded on 07/02/2026 at 03:57:59 PM)

[2026:RJ-JD:6938] (2 of 3) [CRLW-576/2026]

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

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

(Uploaded on 07/02/2026 at 03:57:59 PM)

[2026:RJ-JD:6938] (3 of 3) [CRLW-576/2026]

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 17-divya/-

(Uploaded on 07/02/2026 at 03:57:59 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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter