IN THE HIGH COURT OF JUDICATURE AT PATNA
Miscellaneous Appeal No.321 of 2010
Sadhana Sinha
Versus
Arvind Kumar Sinha
----------------------------------
18. 8.9.2011 Heard in part Mr. R. K. Verma for the
appellant, and Mr. Sunil Singh for the respondent.
After hearing progressed, we felt that the parties
along with the boy allegedly born out of their union should
be subjected to a D.N.A. test. In fact, the plaintiff (the
respondent herein) had filed an application before the
learned Family Court, Patna, for this purpose, which was
deferred by the order dated 14.10.2009. It prima-facie
appears to us that the learned Family Court ought to have
passed the order for D.N.A. test at that stage itself.
We direct that the appellant, the respondent, and
Ravi Kumar Sinha alias Sippu, the boy allegedly born out
of their union, appear before the Civil Surgeon, Patna, on
14.9.2011, at 12 noon, along with a copy of the present
order. The plaintiff (the respondent herein) shall meet the
cost of D.N.A. test which may be conducted at the Centre
for DNA Finger Printing and Diagnostics (CDFD), the
laboratory set up by the Government of India at
2
Hyderabad. The Civil Surgeon, Patna, shall follow the
prescribed procedure in obtaining the report of the said
laboratory at Hyderabad, and submit the same to this Court
along with his own comments, if any, within a period of
six weeks.
Let copies of this order be handed over to the
learned counsel for the parties forthwith.
Put up on 8.11.2011, at 10.30 A.M.
( S. K. Katriar, J.)
Vinay/ (Ahsanuddin Amanullah,J.)