Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Maya vs State Of Rajasthan (2026:Rj-Jd:12595)
2026 Latest Caselaw 4050 Raj

Citation : 2026 Latest Caselaw 4050 Raj
Judgement Date : 17 March, 2026

[Cites 1, Cited by 0]

Rajasthan High Court - Jodhpur

Maya vs State Of Rajasthan (2026:Rj-Jd:12595) on 17 March, 2026

Author: Farjand Ali
Bench: Farjand Ali
[2026:RJ-JD:12595]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                 S.B. Criminal Writ Petition No. 1085/2026

1.       Maya W/o Subhash Chander, Aged About 36 Years, Ward
         No. 12, 11 Sbn, Po Nagrana, Tehsil Sangaria, District
         Hanumangarh, Raj Presently Residing At Village Tatasar
         Tehsil Raisinghnagar District Sriganganagar, Raj.
2.       Ranjit Kumar S/o Krishan Kumar Sharma, Aged About 35
         Years, Ward No 5 Sangaria Po Sangaria, Tehsil Sangaria,
         District Hanumangarh
                                                                   ----Petitioners
                                      Versus
1.       State Of Rajasthan, Through The Secretary, Ministry Of
         Home Affairs, Jaipur Raj.
2.       Superintendent         Of      Police,       Sriganganagar      Through
         Government Advocate, Rajasthan High Court, Jodhpur
         Raj.
3.       Superintendent         Of      Police,       Hanumangarh        Through
         Government Advocate, Rajasthan High Court, Jodhpur
         Raj..
4.       Station House Officer, Police Station Chunawad, District
         Sriganganagr Raj.
5.       Station House Officer, Police Station Sangaria, District
         Hanumangarh Raj..
6.       Shardha W/o Shri Kesra Ram, Resident Of Village Tatasar,
         Tehsil Raisinghnagar, District Sriganganagar Raj.
7.       Ravindra S/o Shri Kesra Ram, Village Tatasar, Tehsil
         Raisinghnagar, District Sriganganagar
8.       Prahalad S/o Shri Jeet Ram, Village Tatasar, Tehsil
         Raisinghnagar, District Sriganganagar
9.       Mangilal S/o Shri Joot Ram, Village Chunawadh, Tehsil
         District Sriganganagar
10.      Raisingh S/o Shri Imilal, Village Chunawadh, Tehsil
         District Sriganganagar Raj
11.      Sanjay Kumar S/o Shri Amarsingh, Village Chunawadh,
         Tehsil District Sriganganagar Raj
12.      Subhash S/o Shri Dalip Ram, Ward No. 12, 11 Sbn, Po
         Nagrana, Tehsil Sangaria, District Hanumangarh Raj..


                        (Uploaded on 17/03/2026 at 06:56:10 PM)
                       (Downloaded on 17/03/2026 at 08:46:00 PM)
 [2026:RJ-JD:12595]                   (2 of 4)                      [CRLW-1085/2026]


13.      Dalip Kumar, Ward No. 12, 11 Sbn, Po Nagrana, Tehsil
         Sangaria, District Hanumangarh Raj..
14.      Sharbati, Ward No. 12, 11 Sbn, Po Nagrana, Tehsil
         Sangaria, District Hanumangarh Raj..
15.      Mainpal S/o Shri Dalip Ram, Ward No. 12, 11 Sbn, Po
         Nagrana, Tehsil Sangaria, District Hanumangarh Raj..
16.      Vinod, Ward No. 12, 11 Sbn, Po Nagrana, Tehsil Sangaria,
         District Hanumangarh Raj..
17.      Kamla, Ward No. 12, 11 Sbn, Po Nagrana, Tehsil
         Sangaria, District Hanumangarh Raj..
18.      Ram Kumar, 34 Chak Police Station Goluwala Tehsil
         Pilibanga District Hanumangarh
19.      Krishan Kumar Thori, 34 Chak Police Station Goluwala
         Tehsil Pilibanga District Hanumangarh
20.      Banwari Lal Jyani, Village Lalgarh Jattan Tehsil And
         District Sri Ganganagar
21.      Khyali Ram Bera, Village 28 Pbn Police Station Suratgarh
         Tehsil Suratgarh District Sri Ganganagar
                                                                 ----Respondents


For Petitioner(s)         :     Mr. Himmat Jagga
For Respondent(s)         :     Mr. Surendra Bishnoi, AGA



                HON'BLE MR. JUSTICE FARJAND ALI

Order

17/03/2026

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.

(Uploaded on 17/03/2026 at 06:56:10 PM)

[2026:RJ-JD:12595] (3 of 4) [CRLW-1085/2026]

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

of marriageable age and assert that they are living together in

live-in-relationship and have executed an agreement to this effect

on 05.03.2026. It is further stated that the private respondents

are opposed to the said relationship and are allegedly extending

threats, giving rise to an apprehension to the life and personal

liberty of the petitioners.

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

(Uploaded on 17/03/2026 at 06:56:10 PM)

[2026:RJ-JD:12595] (4 of 4) [CRLW-1085/2026]

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 live-in-relationship agreement

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.

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

(FARJAND ALI),J 469-poojatak/-

(Uploaded on 17/03/2026 at 06:56:10 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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter