High Court Kerala High Court

Laila vs Muhammedali on 2 July, 2009

Kerala High Court
Laila vs Muhammedali on 2 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Mat.Appeal.No. 103 of 2003(F)


1. LAILA, D/O.KAVATHANVEETTIL HAMZA HAJI,
                      ...  Petitioner
2. FATHIMATH SHABEEBA,

                        Vs



1. MUHAMMEDALI, S/O.VAKKAYIL MODUNNI,
                       ...       Respondent

                For Petitioner  :SRI.T.KRISHNAN UNNI (SR.)

                For Respondent  :SRI.ESM.KABEER

The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :02/07/2009

 O R D E R
                                                           "CR"

              R.BASANT & M.C.HARI RANI, JJ.
              --------------------------------------------------
                   Mat.Appeal No.103 OF 2003
          -----------------------------------------------------
           DATED THIS THE 2nd DAY OF JULY, 2009

                         J U D G M E N T

Basant, J.

(1) Does the prayer for declaration of

illegitimacy of a child born during the

subsistence of a valid marriage fall within the

sweep of explanation (e) to Section 7(1) of

the Family Courts Act?

(2) Is the presumption of legitimacy under

Section 112 of the Evidence Act available in

favour of a child born within 209 days of the

date on which access commenced between

the spouses?

These are the crucial questions that arise for consideration

in this appeal.

2. The appellants are a divorced wife and her minor

daughter. The marriage of the first appellant with the

Mat.A.No.103/03 -2-

respondent took place on 24.6.1985. The child in question

(the 2nd appellant) was admittedly born on 13.7.1994. The

marital tie was dissolved on 17.8.1995.

3. Long later, the respondent-husband alleged that

he came to know that his name has been entered in the

records of the Local Authority as the father of the child. He

called upon the Local Authority by Exhibit A4 lawyer notice

dated 20.2.2001 to reverse the entry regarding paternity in

the records. He received Exhibit A5 reply dated 24.3.2001

that it was not possible to do so. According to him, he then

had a cause of action and he came to the court for a

declaration that the child/second appellant herein is not a

legitimate child born to him in his relationship with the first

appellant herein.

4. The foundation of the claim for declaration is that

the husband was working abroad and had come back to

India only on 17.12.1993. 17.12.1993 is the earliest date on

which possible access was there between the spouses for

Mat.A.No.103/03 -3-

such pregnancy. The date of birth of the child is 13.7.1994.

There was only a gap of 209 days. From this, he concluded

that the child born during the subsistence of the matrimony

is not at all begotten to him in the marital tie. Hence, he

prayed for a declaration that the child is not his legitimate

child.

5. The application was resisted on various grounds.

It was contended that the husband has more than one

passport and it is not correct to say that he was in India only

on 17.12.1993 and thereafter. He was in India earlier. In

these circumstances, it was contended that access was

there even prior to 17.12.1993. It was further contended

that at any rate the presumption under Section 112 of the

Evidence Act applies and continues to remain in force.

Legitimacy of the child born in such relationship must be

conclusively presumed under Section 4 of the Evidence Act,

it was contended.

6. Parties went to trial on all these contentions. On

Mat.A.No.103/03 -4-

the side of the respondent/petitioner, a Doctor, who

attended on the first appellant for the delivery was

examined as PW1. The respondent herein examined himself

as PW2. The first appellant examined herself as RW1. While

Exhibits A1 to A8 were marked on the side of the

respondent, through PW1 Doctor, Exhibit X1 case sheet was

also marked. Before the court below, there was a prayer

that the parties may be permitted to undergo a DNA finger

printing test. That prayer of the respondent herein was not

allowed, in view of the opposition of the first appellant.

7. The court below on an anxious consideration of

the relevant inputs came to the conclusion that the child

could not have been begotten on or after 13.12.1993 and

consequently, it was held that the presumption under

Section 112 of the Evidence Act will not be available in

favour of the appellants. Accordingly, the court proceeded

to pass the impugned order.

8. Before us, the learned counsel for the appellants

Mat.A.No.103/03 -5-

and the respondent have advanced their arguments. The

learned counsel for the appellants assails the impugned

order on the following three grounds.

(1). The court below must have held that the

petition filed by the respondent is barred by

limitation under Article 58 of the Indian Limitation

Act.

(2) The court below ought to have held that

declaration of illegitimacy cannot be claimed or

granted under explanation (e) to Section 7(1) of

the Family Courts Act.

(3) At any rate the court below erred grossly

in coming to the conclusion that the presumption

under Section 112 of the Evidence Act does not

apply and the same stands rebutted from the

simple fact that there was only a period of 209

days between 17.12.1993, the date from which

alone access could have been there and the date

Mat.A.No.103/03 -6-

of birth of the child, i.e., 13.7.1994.

8. We shall now proceed to the three grounds raised.

9. Ground No.1: The learned counsel for the

appellant contends that under Article 58 of the Limitation

Act, to obtain any declaration, not specified earlier, three

years is the period of limitation and such period of limitation

starts when the right to sue first accrues. The counsel

contends that if the appellant had any misgivings about the

legitimacy of the child, the same must have been in

existence on the date of birth of the child, i.e., 13.7.1994 or

at least on the date of divorce, i.e., 17.8.1995. The right to

sue must then be held to have accrued first at least on

17.8.1995. The proceedings have been initiated only in

2002 and in these circumstances, the prayer is barred by

limitation, it is contended.

10. The learned counsel for the respondent points out

that this is not a plea which was raised before the court

below or even before this Court in appeal. The counsel does

Mat.A.No.103/03 -7-

not dispute the proposition that plea of limitation can be

raised even when pleadings are not there specifically. There

can be no dispute on that proposition of law also. If the

facts duly proved or admitted, clearly show that the claim is

barred by limitation, notwithstanding the fact that the plea

had not earlier been raised, the court at any stage is entitled

to consider that plea. But, we find merit and accept the

contention of the learned counsel for the respondent that

the clock of limitation can start ticking only when the right to

sue first accrues. The question as to the date on which the

right to sue accrues is a question of fact. The relevant facts

have to be pleaded. Adversary must be given an

opportunity to know, understand and meet the plea of

limitation founded on a fact. Such a fact has to be pleaded.

In this case, the right to sue first accrued not on the date

when divorce was effected, but only on the date when the

respondent received Exhibit A5 reply dated 24.3.2001(in

reply to Exhibit A4 notice dated 20.2.2001) refusing to

Mat.A.No.103/03 -8-

reverse a relevant entry in the birth register showing him as

the father of the child. Till then there was no dispute on that

aspect. In this context, the counsel for the respondent

brings to the notice of the court Exhibit A2 agreement

executed between the parties on 16.8.2000, the recitals in

which clearly suggest that no dispute was raised even at

that point of time about the respondent’s responsibility for

the second child born on 13.7.1994. According to the

respondent’s counsel, the first appellant had accepted that

the respondent was not the father of the child.

11. We need only mention that the plea of limitation

now raised, founded on a specific fact was not pleaded and

the respondent did not have opportunity to join issue with

the appellants on that aspect and adduce evidence. That

being so, we are satisfied that the plea of limitation raised

now cannot be accepted. The challenge on Ground No.1

hence fails.

12. Ground No.2: The counsel for the appellants

Mat.A.No.103/03 -9-

contends that proceedings for declaration as to legitimacy of

any person alone can be taken cognizance of under

explanation (e) to Section 7(1). According to the learned

counsel for the appellants, in the instant case, what is

sought to be declared is not the legitimacy of the 2nd

appellant, but her illegitimacy. The counsel contends that

explanation (e) to Section 7(1) has to be construed strictly

and the same cannot take in any proceedings for declaration

of illegitimacy of any person. Hence, the very proceedings is

not maintainable before the Family Court, contends the

learned counsel for the appellants.

13. The learned counsel for the respondent on the

contrary contends that the expression “declaration as to the

legitimacy of any person” must necessarily include a

declaration as to illegitimacy of such person also. In

proceedings for declaration of legitimacy, the question

whether the person is legitimate or illegitimate will certainly

have to be considered and it would be idle to contend that

Mat.A.No.103/03 -10-

the parties will have to approach the ordinary civil court and

not the Family Court for a declaration of illegitimacy while a

declaration of legitimacy can be granted by the Family

Court. This contention does not stand to reason or logic,

contends the learned counsel for the respondent.

14. The learned counsel for the appellants points out

that it is now trite law that the declaration of illegitimacy

cannot be granted by a Family Court under Section 7(1)(e).

The counsel relied on two binding precedents in support of

this contention. He, first of all contends that the Hon’ble

Supreme Court in Renubala Moharana and another v.

Mina Mohanty and others (2004(4) SCC 215) in

paragraph 6 had made the following

observations/conclusions and that must show that a

proceedings for declaration of illegitimacy is not

maintainable under Section 7(1)(e).

“6. The view taken by the High Court as

regards the first prayer has been assailed before

Mat.A.No.103/03 -11-

us. Under Section 7(1) read with clause (e) of

the Explanation, a suit or proceeding for a

declaration “as to the legitimacy of any person”

is within the jurisdiction of the Family Court.

According to the appellants, the child was born

on account of extramarital relationship of

Respondent 1 with their son, the late Samuel

Maharana. Accepting the case of the appellants,

the child cannot obviously be treated as a

legitimate child of Samuel and Mina Mohanty (R-

1). The question of status of the child in relation

to the parties to the petition can be incidentally

gone into by the Family Court if necessary while

deciding the guardianship petition. That liberty

has been granted to the Family Court. However,

as rightly held by the Family Court and the High

Court, the declaratory relief as regards the

illegitimacy of the child cannot be granted. In

Mat.A.No.103/03 -12-

effect, that is what the appellants want under

prayer(a).” (emphasis supplied).

The learned counsel for the appellant further relies on the

decision in Bharat Kumar v.Selma Mini (2007(1)KLT

945) in which the dictum in Renubala is followed by a

Division Bench of this Court.

15. The learned counsel for the respondent submits

that it would be myopic to understand the decision in

Renubala as laying down the rigid proposition of law that

dispute regarding illegitimacy or otherwise of a child born

during the currency of a valid matrimony cannot be the

subject matter of a proceedings between the spouses under

explanation (e) to Section 7(1). The learned counsel for the

respondent points out that the decision in that case is valid

only for the proposition that declaration as to legitimacy or

illegitimacy of any person without any claim for marital

relationship is not entertainable by the Family Court, as such

a child born outside matrimony can never be legitimate. The

Mat.A.No.103/03 -13-

learned counsel contends that the facts in Renubala’s case

have to be alertly evaluated and assessed to correctly

understand the dictum laid down in Renubala’s case. In

this context, the counsel relied on paragraph 5 of

Renubala’s case to highlight the facts. He contends that

the Supreme Court in that case was concerned only with the

question as to whether declaration as to legitimacy of any

person without any claim of marital relationship is

entertainable by the Family Court. It will be totally

erroneous and puerile to conclude from the observations in

paragraph 6 that a dispute between the spouses as to

whether a child born in the matrimonial relationship

between the parties is legitimate or illegitimate would not be

maintainable under Section 7(1)(e). A declaration either

way can be sought by one of the spouses in respect of a

child born during the currency of such matrimony, contends

the learned counsel. To highlight this aspect, counsel relies

on the following observations in paragraph 5 in which the

Mat.A.No.103/03 -14-

precise challenge which the Supreme Court considered in

Renubala is highlighted.

“5. After trial, the Family Court, by its

judgment dated 2.5.2000 dismissed the petition

on the ground that the petition itself was not

maintainable in the light of Section 7 of the

Family Courts Act. As regards the prayer for

guardianship, the learned Judge observed that

Respondent 1 being the natural mother against

whom there was no adverse allegation, there

was no need to appoint any other person as

guardian. On appeal to the High Court, the

Division Bench of the High Court agreed with

the conclusion of the Family Court that the first

relief sought for by the appellants cannot be

granted by the Family Court for the reason that

declaration as to the legitimacy of any person

without any claim of marital relationship is not

Mat.A.No.103/03 -15-

directly entertainable by the Family Court. In

view of the admitted fact that Samuel

Maharana and Respondent 1 were not married,

the child allegedly born through Samuel

Maharana can never be a legitimate child.”

(emphasis supplied).

16. The learned counsel contends that the dictum in

Renubala is only that declaration under Section 7(1)(e) can

only be regarding legitimacy and in the admitted absence of

a marriage no declaration regarding legitimacy can be

granted. Legitimacy presupposes a valid marriage. In the

absence of a valid marriage, there can be no question of

legitimacy or otherwise at all. A child born admittedly

outside matrimony in the extra marital relationship between

the man and woman can never be legitimate. Dispute about

paternity between such man and woman is not a dispute

regarding legitimacy and such a mere dispute of paternity

between a man and woman not united in valid matrimony is

Mat.A.No.103/03 -16-

outside the sweep of Section 7(1)(e). This is all what

Renubala lays down, contends counsel. Renubala is not

authority for the proposition canvassed by the appellants’

counsel that a dispute between the spouses – validly

married admittedly, regarding legitimacy/illegitimacy of a

child born during such matrimony is beyond the

jurisdictional competence of the Family Court, urges the

learned counsel Shri E.S.M.Kabeer. We find merit in this

contention.

17. We extract Section 7 of the Family Courts Act

below:

“7. Jurisdiction:(1) Subject to the other provisions

of this Act, a Family Court shall –

(a) Have and exercise all the jurisdiction

exercisable by any district court or any

subordinate civil court under any law for the

time being in force in respect of suits and

proceedings of the nature referred to in the

Mat.A.No.103/03 -17-

explanation; and

(b) Be deemed, for the purpose of exercising

such jurisdiction under such law, to be a

district court or, as the case may be, such

subordinate civil court for the area to which

the jurisdiction of the Family Court extends.

Explanation.- The suits and proceedings referred to

in this sub-section are suits and proceedings of the

following nature, namely:

(a) A suit or proceeding between the parties to a

marriage for a decree of nullity of marriage

(declaring the marriage to be null and void

or, as the case may be, annulling the

marriage) or restitution of conjugal rights or

judicial separation or dissolution of marriage;

(b) A suit or proceeding for a declaration as to

the validity of a marriage or as to the

matrimonial status of any person;

Mat.A.No.103/03 -18-

(c) A suit or proceeding between the parties to a

marriage with respect to the property of the

parties or of either of them;

(d) A suit or proceeding for an order or injunction

in circumstances arising out of a marital

relationship;

(e) A suit or proceeding for a declaration as to

the legitimacy of any person;

(f) A suit or proceeding for maintenance.

(g) A suit or proceeding in relation to the

guardianship of the person or the custody of,

or access to, any minor.

(2) Subject to the other provisions of this Act, a

Family Court shall also have and exercise-

           (a) The    jurisdiction    exercisable  by    a

               Magistrate of the First Class under

               Chapter    IX    (relating  to   order  for

               maintenance      of   wife,  children  and

Mat.A.No.103/03     -19-



               parents)  of   the  Code    of  Criminal

               Procedure, 1973(2 of 1974); and

           (b) Such other jurisdictions as may be

conferred on it by any other enactment.”

(emphasis supplied)

18. The learned counsel for the appellants has then

placed reliance on the decision of a Division Bench of this

Court in Bharat Kumar v.Selma Mini and Another (2007

(1) KLT 945). In that decision, the earlier decision of the

Supreme Court in Renubala was considered and the dictum

was accepted. In paragraph 4 of Bharat Kumar’s case, the

dictum of the Supreme Court is understood by the Division

Bench as follows:

“It may also arise in situations covered by

explanation (g) of S.7(1), as held by the Supreme

Court in Renubala Moharana v.Mina Mohanty, 2004

KHC 778 : 2004(2) KLT SN 42: AIR 2004 SC 3500 :

2004 (110) DLT 521 : 2004(2) CHN 180 :

Mat.A.No.103/03 -20-

2004 (18) AIC 207(SC) : 2004 (4) SCC 215. It was

also held by the Supreme Court in the said decision

that the Family Court cannot entertain any

proceedings for declaration as to the legitimacy of

any person without any claim on marital relationship.

In the case before us the petitioner before the Family

Court, the first respondent herein, does not have a

case of marital relationship with the petitioner

herein. The case admittedly is of extra marital

relationship. The dispute is with regard to the

paternity of a child born in the said extra marital

relationship. That is not a matter falling within the

jurisdiction of the Family Court. Paternity of a child

can be gone into as incidental to a dispute on the

legitimacy arising only out of a claim on marital

relationship between the parties. Such a question

also may incidentally arise in deciding a guardianship

petition. No such situation arises in this case.”

Mat.A.No.103/03 -21-

19. We are persuaded to agree with the learned

counsel for the respondent that Bharat Kumar also

supports his contention only. Renubala was a case where

parents of Samuel, a deceased man, inter alia, sought a

declaration that the child born to respondents 1 and 2

(spouses) during their valid matrimony is not the child of the

second respondent/husband, but was that of Samuel, with

whom the first respondent wife had alleged illicit extra

marital relationship. Similarly, in Bharat Kumar’s case also

the woman and the child had sued for a declaration that

though the marital tie with the second respondent subsisted,

the first respondent in that case who had illicit relationship

with the woman during her valid matrimony with the 2nd

respondent was the father of the child. What is crucial to

note is that a declaration of legitimacy can be granted only

when there is admitted matrimonial relationship. Where

matrimonial relationship is not there between the

contestants, the dispute can be only about paternity and not

Mat.A.No.103/03 -22-

legitimacy. Section 7(1)(e) of the Family Courts Act does not

cover a dispute regarding paternity by itself. It covers only a

dispute regarding legitimacy of a child born. It is in that

context that both the cases – Renubala and Bharat

Kumar, took the view that it is essential that there must be

a matrimonial relationship to attract explanation (e) to

Section 7(1). It will be interesting to note the very question

framed for consideration in Bharat Kumar’s case in

paragraph 1, which reads as follows:

” Whether paternity of the child is an issue to be

considered by the Family Court under S.7(1)(e) of

the Family Court Act, 1984, without a matrimonial

cause, is the question to be considered in this

case.”

The dictum in Renubala and Bharat Kumar properly

understood, according to us is only that a mere dispute

about paternity where there is admittedly no matrimony

between the mother and the alleged father is not one that

Mat.A.No.103/03 -23-

can be entertained under Section 7(1)(e). Existence of valid

matrimony is sine qua non for jurisdiction to entertain a

proceedings under Section 7(1)(e) of the Family Courts Act.

When admittedly there is no matrimony, there can be no

question of legitimacy and in such a situation no relief under

Section 7(1)(e) can be granted. That and that alone, it

appears to us, is the dictum laid down in the two decisions.

At least, it is evident that the Division Bench in Bharat

Kumar understood the dictum in Renubala thus. We are in

total and complete agreement with the view taken by the

Diviison Bench in Bharat Kumar on the interpretation of

the dictum in Renubala.

20. In these circumstances we take the view that the

dispute between the first appellant and the respondent

about the legitimacy/illegitimacy of the second appellant

born admittedly during the subsistence of the marital tie is a

dispute which can be taken cognizance of and adjudicated

under Section 7(1)(e) of the Family Courts Act. We take the

Mat.A.No.103/03 -24-

view that a declaration of not only legitimacy but also

illegitimacy of a child born to the mother can be granted

under Section 7(1)(e), provided the disputants have a claim

to be legally wedded and the fact that they are legally

married is admitted or proved. We reckon Renubala and

Bharat Kumar as authorities only for the proposition that a

mere declaration of paternity, when there is admittedly no

valid matrimony between the father and mother is outside

the sweep of Section 7(1)(e) of the Family Courts Act. The

challenge raised on Ground No.2 must hence fail.

21. Ground No.3. That takes us perhaps to the most

crucial and relevant ground raised by the appellants. It will

be only apposite for us to refer to Section 4 of the Evidence

Act, which speaks about conclusive presumptions and their

impact and play. We extract the definition of conclusive

proof in Section 4 of the Evidence Act.

“4. Conclusive proof.- When one fact is declared

by this Act to be conclusive proof of another, the

Mat.A.No.103/03 -25-

Court shall, on proof of the one fact, regard the

other as proved, and shall not allow evidence to be

given for the purpose of disproving it.”

22. We shall now consider Section 112 of the Evidence

Act which enacts the conclusive presumption regarding the

legitimacy of a child born during the subsistence of marriage

and 280 days thereafter. It reads as follows:

“112. Birth during marriage, conclusive

proof of legitimacy.- The fact that any person

was born during the continuance of a valid

marriage between his mother and any man, or

within two hundred and eighty days after its

dissolution, the mother remaining unmarried,

shall be conclusive proof that he is the legitimate

son of that man, unless it can be shown that the

parties to the marriage had no access to each

other at any time when he could have been

begotten.” (emphasis supplied)

Mat.A.No.103/03 -26-

23. The advent of science and technology, it is now

trite, makes it possible to authentically ascertain whether a

person is or is not the biological father of a child. Section

112 was enacted at a time when the advantage of science

and technology on this aspect was not available. In the

interests of the health, order and peace in society, certain

axiomatic presumptions had to be drawn. The conclusive

presumption of paternity under Section 112 of the Evidence

Act is one such presumption. That a child born in valid

matrimony is the child of the legally wedded husband of the

woman who gives birth to the child was thus presumed

conclusively under Section 112 of the Evidence Act. The

proof of one fact alone could rebut the said presumption and

that is non-access between the spouses. Precedents galore

to show that sufficient, clinching and conclusive proof must

be made available of such non-access to rebut the

presumption under Section 112. Consequence of not

drawing the presumption and permitting the rebuttal of the

Mat.A.No.103/03 -27-

presumption is to bastardise a child born during valid

matrimony and that explains why the law leans in favour of

the presumption of legitimacy when the child is born during

matrimony or 280 days thereafter, the wife remaining

unmarried.

24. An analysis of the provisions of Section 112 clearly

shows that the presumption is available if it is simply shown

that there was a valid marriage and the child was born

thereafter till termination of the marriage or 280 days

thereafter. It is not as though the presumption is not

available if the child is born on the first day or the first week

or the first month after marriage. The presumption literally

applies if the child is born at any time after the marriage and

before the elapse of 280 days from the termination of

marriage, the mother remaining unmarried. The expression,

“mother remaining unmarried” is according to us crucial,

because the law appears to have assumed that if the mother

re-marries and the birth of the child is thereafter, the

Mat.A.No.103/03 -28-

presumption of legitimacy under Section 112 can apply not

to the previous husband, but to the husband legally married

to her before the birth of the child. That is the only manner

in which Section 112 can be understood. The presumption

of legitimacy applies even if the child is born immediately

after marriage, unless non-access to each other at the time

when the child could have been begotten is proved. It is

crucial that there is no exclusion under Section 112 of any

initial period of matrimony to attract the conclusive

presumption. The conclusive presumption under Section

112 read with Section 4 comes into play from the date of

marriage. The legislature which extended the period of

operation of the presumption by 280 days after dissolution

of marriage did not, it is significant choose to exclude any

minimum initial period of matrimony for the application of

the presumption.

25. Even for a child born immediately after marriage,

presumption of legitimacy under Section 112 would apply.

Mat.A.No.103/03 -29-

But the same can be rebutted by showing that prior to the

marriage there was no possibility of access between the

spouses.

26. The existence of the presumption for a further

period of 280 days after the dissolution of marriage subject

only to the condition that the mother has remained

unmarried, does also show that the presumption is to apply

so long as the marriage is subsisting and for 280 days

thereafter. The period of 280 days is fixed obviously

because the law presumes safely that a child is not likely to

remain in the womb at any rate beyond 280 days. It would

be idle to conclude that law assumed that 280 days is the

minimum period of gestation for ascertaining the time when

the child “could have been begotten” under Section 112.

27. We now come back to the facts of the case. The

child was admittedly born during the subsistence of the

matrimony which remained from 24.6.1985 to 17.8.1995.

The child was born on 13.7.1994. The presumption under

Mat.A.No.103/03 -30-

Section 112 must hence squarely apply. The only question

is whether non-access of the spouses to each other is proved

at any time when the child could have been begotten.

28. That takes us to the question as to when the child

could have been begotten. Notwithstanding the valiant

efforts of the first appellant, it is now evident that they could

not have had access to each other prior to 17.12.1993.

From 17.12.1993, the spouses had access to each other. It

is submitted that the respondent/husband had returned to

his place of employment on 1.2.1994. From 17.12.1993 to

1.2.1994 spouses had opportunity for access and did

admittedly have access. The wife had conceived and the

husband appears to have been under the impression,

without any doubt, that it was his own child. Only after the

child was born on 13.7.1994, does he appear to have

entertained reservations about the legitimacy of the child or

his responsibility for the conception.

29. Could the child born on 13.7.1994 have been

Mat.A.No.103/03 -31-

begotten on and after 17.12.1993 is the only question that

remains for consideration. The burden, undoubtedly, is on

the respondent to show that the child could not have been

begotten on account of the access/intercourse on and after

17.12.1993. That burden rests squarely on the shoulders of

the respondent.

30. Has he discharged the burden? We have evidence

to show that it was a normal delivery. But was the child a

full grown child or not? There is no specific evidence either

way. PW1 was examined. Exhibits A1, A1(a) and X1 have

been pressed into service. Exhibit A1 and A1(a) definitely

support the case of the first appellant. Those documents

show that LMP was on the 27th of December, 1993. On

4.2.1994 when the first appellant was examined by PW1, the

prescription shows that the foetus was 14 weeks old and on

28.5.1994 when the first appellant was examined by PW1,

the foetus was 20 weeks old. These entries in Exhibits A1

and A1(a) are absolutely consistent with the first appellant’s

Mat.A.No.103/03 -32-

case that she had conceived on account of the intercourse

on and after 17.12.1993. The evidence of PW1 suggests

that assessment of age of the foetus clinically (as shown in

Exhibits A and A1(a)) can vary for a period of three weeks.

31. It is significant that not one question was put to

PW1 that the child (2nd appellant) could not have been

begotten/conceived on account of the access/intercourse on

and after 17.12.1993. That to our mind is crucial. It is

unquestionable that the burden must rest heavily on the

shoulders of the respondent to show that the child born on

13.7.1994 as per Exhibit X1, though in a normal delivery

could not have been begotten from the intercourse/access

on or after 17.12.1993. We have gone through the evidence

of PW1 and Exhibits A1, A1(a) and X1 and all other evidence.

There is absence of any semblance of evidence to establish

conclusively that the child born after a normal delivery at

the Hospital on 13.7.1994 going by its features perceived by

PW1 and others could not have been begotten as a result of

Mat.A.No.103/03 -33-

intercourse/access on or after 17.12.1993. For that simple

reason, the appeal must succeed and the proceedings

initiated by the respondent must necessarily fail.

32. When could the child have been begotten? How

many days must elapse between the date of conception and

a normal delivery of the child? It appears to be difficult to

specify any definite period. Courts had occasion to consider

the very same question earlier several times. We may

advantageously refer to paragraph 11 of the judgment of the

Supreme Court in Dukhtar Jahan v. Mohammed Farooq

(1987 (1) SCC 624).

“11. Examining the matter, we feel the learned

Judge has failed to view the case in its entire

conspectus and this has led to miscarriage of

justice. On the sole ground that the child had

been born in about 7 months’ time after the

marriage it cannot be concluded that the child

should have been conceived even before the

Mat.A.No.103/03 -34-

respondent had consummated the marriage.

Giving birth to a viable child after 28 weeks’

duration of pregnancy is not biologically an

improbable or impossible event. In “Combined

Textbook of Obsterics and Gynaecology” by Sir

Gugald Baird 7th edn. At page 162 it is reported as

under:

In the case of Clark v. Clark, (1939)

P.228 an extremely small baby, born

alive 174 days after last possible date

when intercourse with the husband could

have taken place, and which survived,

was held to be legitimate. While it is

most unusual for babies of this weight or

gestation period to survive it does

occasionally happen.

The learned Judge ought not, therefore, to have

rushed to the conclusion that a child born in about

Mat.A.No.103/03 -35-

7 months’ time after the marriage of the parents

should have necessarily been conceived even

before the marriage took place. Insofar as the

second aspect is concerned, viz. about the

appellant’s statement that the child was not born

prematurely, the High Court has failed to bear in

mind that the appellant is a rustic and illiterate

woman and as such her opinion could suffer from

error of judgment.”

33. The wife did not agree for the DNA test. This

circumstance is used against her to contend that an adverse

inference must be drawn. The DNA test is an authentic test

and hence her failure to take that test must persuade the

Court to draw an adverse inference against her. In the light

of the giant leaps which science and technology have made

in the area/zone of identification of the biological father, the

presumption under Section 112 can be criticised as

anachronistic. The presumption under Section 112 may be

Mat.A.No.103/03 -36-

shivering in its shoes. The legislature may intervene on a

later date and modify the presumption under Section 112

and make it only one of the ‘may presume’ or ‘shall

presume’ variety under Section 4 of the Evidence Act. It

may not continue for a long time as a conclusive

presumption. But that is the domain or realm of legislation.

At what point of time in the development of a society, and

its scientific and technological capabilities that presumption

can be dispensed with or rigour of that presumption can be

reduced is certainly to be considered by the legislature and

not by a court interpreting a legislation. We must alertly

note that there is no challenge before us against the

constitutionality of Section 112 on the anvil of Articles 14

and 21 of the Constitution on the ground that the statutory

stipulation is not fair, just and reasonable and is arbitrary,

capricious, unjust and oppressive. In the post Maneka

Gandhi era such a challenge does not appear to be

impossible. We need only say that such a challenge is not

Mat.A.No.103/03 -37-

raised before us or considered by us. As the law now stands

in a case where Section 112 applies and non-access is not

pleaded and proved, even a negative DNA test report cannot

help to rebut the presumption drawn under Section 112 of

the Evidence Act. The unwillingness by the wife to undergo

the DNA test cannot hence tilt the scales against her.

34. We need not repeat the anxiety of the courts to

avoid bastardisation of children born in valid matrimony

unless there be convincing and compelling reasons. We are

unable to find any such compelling and convincing reasons

in the case. Of course, it may not be inapposite to note that

some doubts are raised in the mind of the court about the

attitude/stand of the spouses about the paternity/ legitimacy

of the child. We say so because Exhibit A2 divorce deed is

significantly silent about the second child born on 13.7.1994.

But that dissatisfaction/inadequacy is certainly insufficient

to dislodge or rebut the conclusive presumption available

Mat.A.No.103/03 -38-

under Section 112 as defined under Section 4 of the

Evidence Act. Lingering vague doubts in the mind of the

courts are not sufficient to dislodge the presumption under

Section 112. For the reason that it has not been established

that the child could not have been begotten on account of

the relationship between spouses on and after 17.12.1993,

this appeal is to succeed and the prayer of the respondent

must be rejected.

35. In the result,

(a) this appeal is allowed.

(b) the impugned order passed by the Family

Court is set aside.

(c) the parties shall suffer their respective costs.

R.BASANT, JUDGE.

M.C.HARI RANI, JUDGE.

dsn