Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Daksha Mali vs State Of Rajasthan (2026:Rj-Jd:9452)
2026 Latest Caselaw 2877 Raj

Citation : 2026 Latest Caselaw 2877 Raj
Judgement Date : 20 February, 2026

[Cites 2, Cited by 0]

Rajasthan High Court - Jodhpur

Daksha Mali vs State Of Rajasthan (2026:Rj-Jd:9452) on 20 February, 2026

Author: Farjand Ali
Bench: Farjand Ali
[2026:RJ-JD:9452]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
               S.B. Criminal Writ Petition No. 733/2026

Daksha Mali W/o Rupesh Kumar Mali, Aged About 22 Years, D/o
Lakshman Kumar R/o Mali Vaas, Rajgarh, Lunol, Sirohi
                                                                    ----Petitioner
                                    Versus
1.       State Of Rajasthan, Through Superintendent Of Police,
         Sirohi.
2.       Station House Officer, Police Station Revdar, District Sirohi
3.       Rupesh Kumar S/o Mansha Ram Mali, Mali Vas, Rajgarh,
         Lunol, Sirohi.
4.       Seeta Devi W/o Mansha Ram Mali, Mali Vas, Rajgarh,
         Lunol, Sirohi.
5.       Mansha Ram Mali S/o Unknown, Mali Vas, Rajgarh, Lunol,
         Sirohi.
6.       Jitendra Alias Jitu S/o Mansha Ram Mali, Mali Vas,
         Rajgarh, Lunol, Sirohi.
                                                                 ----Respondents


For Petitioner(s)         :     Ms. Deepika Purohit
For Respondent(s)         :     Mr. Surendra Bishnoi, PP



                HON'BLE MR. JUSTICE FARJAND ALI

Order

20/02/2026 1 The petitioners have preferred this writ petition under

Articles 226 of the Constitution of India for issuance of necessary

directions to the official respondents to provide adequate security

and protection to the petitioners on the ground that they are

facing grave threat of life and liberty at the hands of their family

members and other relatives.

2 Learned counsel for the petitioners submits that Article 21 of

the Constitution of India provides for right to life, limb and

(Uploaded on 21/02/2026 at 01:09:03 PM)

[2026:RJ-JD:9452] (2 of 3) [CRLW-733/2026]

personal liberty under the ambit of fundamental rights and any

threat to the same amounts to violation of the same. Being the

citizens of independent India, the petitioners have right to reside

with honour and dignity. Therefore, they have sought the

protection from the hands of private respondents and they also

sought direction to respondents to provide them protection.

3. 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.

4. Accordingly, the writ petition is allowed with a direction that

the petitioners shall appear before the Superintendent of Police,

Sirohi 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

Superintendent of Police, Sirohi 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

(Uploaded on 21/02/2026 at 01:09:03 PM)

[2026:RJ-JD:9452] (3 of 3) [CRLW-733/2026]

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.

5. Pending applications, if any, also stand disposed of.

(FARJAND ALI),J 34-chhavi/-

(Uploaded on 21/02/2026 at 01:09:03 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