Madhya Pradesh High Court
Lallu Lal Patel vs Smt. Anar Kali @ Tannu Bai Yadav on 21 February, 2011
HIGH COURT OF MADHYA PRADESH : JABALPUR
M.Cr.C. No. 5273/2010
Lallu Lal Patel
-Vs-
Smt.Anar Kali @ Tannu Bai Yadav and another
PRESENT : Hon. M.A.Siddiqui,J.
Shri Ashok Lalwani , Adv. for petitioner.
Shri Paritosh Trivedi, Adv.for respondents.
ORDER RESERVED ON 14/02/2011.
ORDER PASSED ON 21/02/2011.
ORDER
This petition under Section 482 of Cr.P.C. has been filed by the petitioner to invoke the extra ordinary powers of this Court to order for DNA test of respondent no.2 Sanju Yadav @ Munna Lal Yadav in proceeding under Section 125 Cr.P.C.pending before JMFC, Mandla. (2) In brief, the petition is that respondent no.1 is not the wife of petitioner and respondent no.2 is not the legitimate/illegitimate son of petitioner. Proceeding for maintenance of respondent no.2 is pending before JMFC, Mandla where n application for DNA test of respondent no.2 has been filed. On 19.1.10 the application for DNA test has been rejected by JMFC, Mandla and on revision by Cri.Revision No.21/10, on 19.4.10, request for DNA test has been refused. It is alleged that it is necessary not -2- only for deciding the case, but also to wash off the stigma of illegitimate child which respondent no.2 has to carry with him through out his life. Respondent has objected the test. Aggrieved by the orders, this petition has been filed by the petitioner.
(3) Learned counsel for petitioner submits that petitioner is not the husband of respondent no.1 and he got declaration through a civil suit and she wrongly filed a case under Section 125 Cr.P.C. not for herself but for her son Sanju. Petitioner has got acquittal from the criminal case of rape in ST No. 153/98 on 22nd April,1999. He got the decree from civil suit that he is not the husband of respondent no.1. Petitioner has rightly moved application for DNA test of the boy Sanju to ascertain the paternity, but same has been wrongly refused by the two Courts below. He prays that direction to do the DNA test of the boy Sanju may be given. (4) Respondents have opposed the request and supported both the orders of the Courts below on the ground that both are reasoned orders and it has been rightly discussed that it is the duty of the petitioner to prove his own case and he cannot make the Court as a tool to collect the evidence and DNA test is a test which cannot be ordered against the Will of the person. -3- (5) Learned counsel for petitioner submitted the case law of Kerala High Court in Sajeera vs. P.K.Salim 2000 Cri.L.J.1208 which has also been relied on by the trial Court in which it has been held that under Section 112 of Evidence Act, for evidence of legitimacy and paternity of child, no one can be compelled to undergo blood test. Blood test should be conducted only with the consent of the person. Learned counsel for petitioner has placed reliance on H.M.Prakash alias Dali vs.State of Karnataka 2004 (3) KarLJ 584 which is based on section 53 of the Cr.P.C. and which is about direction to the police officer and it has no relevancy with the case in hand. In C.Rajaram vs. Jothi and another Crl.O.P.No. 35499 of 2007 order of DNA test was given as lady gave birth to a child before nine months of the marriage. So this authority is also of no relevance.
(6) Learned counsel for petitioner has placed reliance on a decision of Apex Court in Buridi Vanajakshmi vs. Buridi Venkata Satya Varaha Prasad Gangadhar Rao & Anr. AIR 2010 AP 172 wherein it has been held that under Hindu Marriage Act for the dispute as to paternity of child, DNA test could be ordered by the High Court under its inherent powers, but against it is the authority of Apex Court Goutam Kundu vs. State of West Bengal -4- AIR 1993 SC 2295 wherein it has been held that nobody can be compelled to give sample of blood for analysis. Almost similar view has been reiterated in Smt. Selvi & Ors. vs. State of Karnataka AIR 2010 SC 1974 wherein it has been held that for Narco analysis consent is a must.
(7) In Banarsi Dass vs. Teeku Dutta (Mrs.) And Another (2005) 4 SCC 449 it has been held that under Section 112 and 4 of Evidence Act, the conclusiveness of presumption under S.112 cannot be rebutted by DNA test. The proof of non-access between the parties to marriage during the relevant period is the only way to rebut that presumption and DNA test is not to be directed as a matter of routine, it is to be directed only in deserving cases.
(8) So, looking to the above circumstances of the case, I find no ground to invoke the extra ordinary jurisdiction of this Court under S.482 Cr.P.C. Petition being devoid of merits is hereby dismissed.
(M.A.Siddiqui) JUDGE /02/2011.
Jk.