IN THE HIGH COURT OF KERALA AT ERNAKULAM
RPFC.No. 218 of 2008()
1. M.C.THOMAS, S/O. DEVASYA,
... Petitioner
Vs
1. SACHIN, AGED 10 YEARS, (MINOR)
... Respondent
For Petitioner :SRI.SARVOTHAMAN
For Respondent :SRI.JOSE KURIAKOSE (VILANGATTIL)
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :14/01/2010
O R D E R
M.N.KRISHNAN,J.
======================
R.P.(F.C) No.218 OF 2008
======================
Dated this the 14th day of January 2010.
JUDGMENT
This revision is preferred against the order of maintenance
passed by the Family Court, Kalpetta in M.C.No.35/07. Admittedly
the mother of the petitioner is not married to the husband. It is the
case of the mother of the petitioner that with a promise to marry her,
the respondent in the petition had sexual intercourse with her on
account of which she became pregnant and had given birth to the
petitioner and therefore the counter petitioner is in the maintenance
case is the father of the child liable to maintain the child. On the
contra the husband would contend that he had no access or
relationship with the lady and he did not have any sexual act with the
lady and the minor is not born to him through the mother of the
petitioner. Therefore, the whole question depends upon the paternity
of the child. The question of presumption under Section 112 of the
Evidence Act would not be available in this case for the reason that
there must be marriage and there must be subsistence of marriage .
R.P.(F.C) No.218 OF 2008 2
There is a presumption unless non access is proved. In the absence
of any marriage the presumptive provision may not be made use of
to determine the case. Then the best evidence is the scientific
evidence which could be done by conducting a DNA test. The
mother of the boy had expressed her willingness to undergo a DNA
test. So if the revision petitioner also is prepared to undergo the
same, then there must be a scientific finding on the question
whether the revision petitioner is a biological father of the child. For
that an opportunity to enable the revision petitioner also to undergo
DNA test can be given. Therefor order of the Family Court is set
aside and the case is remitted back to the Family Court with a
direction to one of the parties to move application for DNA test and
pass appropriate orders on the same and then direct the parties to
undergo DNA test, So that scientific data can be gathered.
Thereafter parties be permitted to adduce evidence in support of
respective contentions for and against DNA test even, and then
dispose of the matter in accordance with law. Parties are directed to
appear before the Family Court in 22.2.2010.
R.P.(F.C) No.218 OF 2008 3
If possible let the matter to be disposed of within 4 months from
the first appearance of the parties.
M.N.KRISHNAN,JUDGE.
mns