Patna High Court – Orders
Baby Rani vs State Of Bihar on 5 October, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.24852 of 2009
BABY RANI, wife of Arun Kumar @ Nishar Ahmad, Resident of village-
Nougharwa, P.S.-Sultanganj, District- Patna, at present residing in Mohalla-
Prithivipur Chiraiya Char, P.S. Jakkanpur, District- Patna ....Petitioner
Versus
THE STATE OF BIHAR ...OP
-----------
2/ 05.10.2010 Heard the parties.
The petitioner is aggrieved by the order dated 6.6.2009,
by which the learned Assistant Sessions Judge, Patna City, in
Sessions Trial No.820 of 1999, has refused the prayer of the
petitioner for getting the DNA test of the child in question.
Considering that the order impugned is completely valid
and section 114 of the Evidence Act can be pressed into service by
the prosecution, I am not inclined to interfere in the matter.
The application is dismissed.
JA/- (Anjana Prakash, J.)