High Court Kerala High Court

Thachery Mohammed Basheer vs Moodapura Rasheed Khan (Minor) on 15 September, 2008

Kerala High Court
Thachery Mohammed Basheer vs Moodapura Rasheed Khan (Minor) on 15 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 868 of 2008()


1. THACHERY MOHAMMED BASHEER,
                      ...  Petitioner

                        Vs



1. MOODAPURA RASHEED KHAN (MINOR),
                       ...       Respondent

2. MELECHETTA HAMZAKOYA,

3. KUNHIKOYA.K.,

                For Petitioner  :SRI.RAFFEEKH.K

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :15/09/2008

 O R D E R
                          R.BASANT, J.
                       ----------------------
                     Crl.M.C.No.868 of 2008
                   ----------------------------------------
           Dated this the 15th day of September 2008


                              O R D E R

Against the petitioner, the first respondent represented by

his mother and guardian, had filed a claim under Section 125

Cr.P.C. It was asserted that there was a valid marriage and the

first respondent was born in such matrimony. But the mother of

the claimant was allegedly divorced even before the claimant

was born. The petitioner denied marriage and paternity. In

these circumstances, the claimant/minor filed an application for

getting the DNA test conducted so that the controversy could be

authentically resolved. That application, though opposed, was

allowed by the learned Magistrate by the impugned order.

2. The petitioner claims to be aggrieved by the

impugned order and has come to this court to assail the

impugned order. It is contended that there is absolutely no

material to compel the petitioner to subject himself to a DNA

test. The allegations are totally incorrect and false. The

petitioner is not willing to undergo a DNA test in these

Crl.M.C.No.868/08 2

circumstances. It is prayed that the impugned order may in

these circumstances be set aside.

3. I have considered all the relevant submissions.

Obviously the petitioner is not mulcted with any liability to meet

the expenses of the DNA test. I have no hesitation to agree that

the DNA test which has been held to be authentic, would go a

long way to satisfactorily resolve the controversy. The direction

to undergo the DNA test, I am satisfied, does not result in any

failure or miscarriage of justice as to persuade this court to

invoke the extraordinary inherent jurisdiction under Section 482

Cr.P.C. Of course, it would have been better if the learned

Magistrate had waited for some time and had permitted the

parties to adduce evidence before disposing of the application to

get the DNA test conducted. Be that as it may, I am not

persuaded to agree that the impugned order suffers from any

vice which would justify or warrant invocation of the

extraordinary inherent jurisdiction under Section 482 Cr.P.C.

Any and every error or inadequacy in an order passed by a

subordinate court will not ipso facto persuade this court to

invoke the jurisdiction under Section 482 Cr.P.C. In the facts

Crl.M.C.No.868/08 3

and circumstances of this case, I am satisfied that the impugned

order does only serve the interests of justice as the controversy

can be authentically resolved. As rightly observed by the

learned Magistrate, a DNA test report may even be

advantageous and beneficial to the petitioner if truth is on his

side. In any view of the matter, I am not persuaded to agree that

the impugned order does warrant interference invoking the

jurisdiction under Section 482 Cr.P.C.

4. This Crl.M.C is accordingly dismissed.

(R.BASANT, JUDGE)
jsr

Crl.M.C.No.868/08 4

Crl.M.C.No.868/08 5

R.BASANT, J.

CRL.M.C.No. of 2008

ORDER

09/07/2008