Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Priya vs State Of Rajasthan (2026:Rj-Jd:12256)
2026 Latest Caselaw 3960 Raj

Citation : 2026 Latest Caselaw 3960 Raj
Judgement Date : 16 March, 2026

[Cites 1, Cited by 0]

Rajasthan High Court - Jodhpur

Priya vs State Of Rajasthan (2026:Rj-Jd:12256) on 16 March, 2026

Author: Farjand Ali
Bench: Farjand Ali
[2026:RJ-JD:12256]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
               S.B. Criminal Writ Petition No. 1039/2026

1.       Priya D/o Shri Sumer, Aged About 22 Years, R/o Line Paar
         386/6       Johri   Nagar      Gali     No     6    Bahadurgarh.      Tehsil
         Bahadurgarh, Dist Jhajjar, Hariyana.
2.       Mukesh Kumar S/o Shri Aala Ram, Aged About 22 Years,
         R/o    Khambhuo          Ka     Pada       Mithraoo        Chohtan,   Tehsil
         Chohtan, Dist. Barmer, Rajasthan.
                                                                      ----Petitioners
                                       Versus
1.       State Of Rajasthan, Through Secretary, Department Of
         Home Affairs, Govt. Of Rajasthan, Jaipur.
2.       The Inspector Of General Police Renge, Jodhpur (Raj)
3.       The Superintendent Of Police, Barmer, Rajasthan
4.       S.h.o., Police Station Bijariyar, Dist Barmer.
5.       The Superintendent Of Police, Jhajjar, Hariyana.
6.       Mukesh S/o Omprakash, R/o Line Paar 386/6 Johri Nagar
         Gali No 6 Bahadurgarh, Tehsil Bahadurgarh, Dist- Jhajjar.
         Hariyana, At Present R/o Khambhua Ka Pada Mitharaoo
         Tehsil Chohtan, Dist. Barmer, Raj.
7.       Sonu Kumar S/o Omprakash, R/o Line Paar 386/6 Johri
         Nagar Gali No 6 Bahadurgarh, Tehsil Bahadurgarh, Dist-
         Jhajjar. Hariyana, At Present R/o Khambhua Ka Pada
         Mitharaoo Tehsil Chohtan, Dist. Barmer, Raj.
8.       Roshan Lal S/o Omprakash, R/o Line Paar 386/6 Johri
         Nagar Gali No 6 Bahadurgarh, Tehsil Bahadurgarh, Dist-
         Jhajjar. Hariyana, At Present R/o Khambhua Ka Pada
         Mitharaoo Tehsil Chohtan, Dist. Barmer, Raj.
9.       Jyoti Devi W/o Sumersingh, R/o Line Paar 386/6 Johri
         Nagar Gali No 6 Bahadurgarh, Tehsil Bahadurgarh, Dist-
         Jhajjar. Hariyana, At Present R/o Khambhua Ka Pada
         Mitharaoo Tehsil Chohtan, Dist. Barmer, Raj.
10.      Paramjeet S/o Diwansingh, R/o Line Paar 386/6 Johri
         Nagar Gali No 6 Bahadurgarh, Tehsil Bahadurgarh, Dist-
         Jhajjar. Hariyana, At Present R/o Khambhua Ka Pada
         Mitharaoo Tehsil Chohtan, Dist. Barmer, Raj.
11.      Sonu Ranga S/o Diwansingh, R/o Line Paar 386/6 Johri
         Nagar Gali No 6 Bahadurgarh, Tehsil Bahadurgarh, Dist-

                         (Uploaded on 17/03/2026 at 06:06:12 PM)
                        (Downloaded on 17/03/2026 at 08:33:44 PM)
 [2026:RJ-JD:12256]                   (2 of 4)                      [CRLW-1039/2026]


         Jhajjar. Hariyana, At Present R/o Khambhua Ka Pada
         Mitharaoo Tehsil Chohtan, Dist. Barmer, Raj.
12.      Monu Ranga S/o Diwansingh, R/o Line Paar 386/6 Johri
         Nagar Gali No 6 Bahadurgarh, Tehsil Bahadurgarh, Dist-
         Jhajjar. Hariyana, At Present R/o Khambhua Ka Pada
         Mitharaoo Tehsil Chohtan, Dist. Barmer, Raj.
13.      Resham Devi W/o Diwansingh, R/o Line Paar 386/6 Johri
         Nagar Gali No 6 Bahadurgarh, Tehsil Bahadurgarh, Dist-
         Jhajjar. Hariyana, At Present R/o Khambhua Ka Pada
         Mitharaoo Tehsil Chohtan, Dist. Barmer, Raj.
                                                                 ----Respondents


For Petitioner(s)         :     Mr. Bhatraj Jogsan
For Respondent(s)         :     Mr. Surendra Bishnoi, AGA



                HON'BLE MR. JUSTICE FARJAND ALI

Order

16/03/2026

1. 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.

2. As per the pleadings, the petitioners claim to be majors and

of marriageable age and assert that they have solemnized their

marriage on 09.03.2026 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.

(Uploaded on 17/03/2026 at 06:06:12 PM)

[2026:RJ-JD:12256] (3 of 4) [CRLW-1039/2026]

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

Commissioner/Superintendent of Police concerned 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 Commissioner/Superintendent of

Police concerned 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.

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, the validity of the alleged marriage or the

(Uploaded on 17/03/2026 at 06:06:12 PM)

[2026:RJ-JD:12256] (4 of 4) [CRLW-1039/2026]

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

(FARJAND ALI),J 447-poojatak/-

(Uploaded on 17/03/2026 at 06:06:12 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