Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Devraj Toppo vs Smt. Pratima Toppo
2025 Latest Caselaw 3886 Chatt

Citation : 2025 Latest Caselaw 3886 Chatt
Judgement Date : 23 April, 2025

Chattisgarh High Court

Devraj Toppo vs Smt. Pratima Toppo on 23 April, 2025

                                                                              Digitally signed by V
                                                                              PADMAVATHI
                                                                              Date: 2025.04.30
                                                                              11:39:45 +0530




                                                                              2025:CGHC:19067

                                                                                                      NAFR

                HIGH COURT OF CHHATTISGARH AT BILASPUR

                                          CRR No. 520 of 2025

Devraj Toppo S/o Mahanguram Aged About 33 Years Caste - Uraon Occupation
Constable Gd 710, R/o Village Dipadih Kudhur, Shankargarh, District Balrampur
Ramanujganj, C.G. Current Address Camp Kudhur, District Kondagaon Chhattisgarh.
                                                                                             ... Applicants

                                                    versus

1 - Smt. Pratima Toppo W/o Devraj Toppo Aged About 28 Years Caste - Uraon, R/o
D.C. Road Mahavir Ward No. 19 Ambikapur, District Surguja (C.G.), Current Address
Village     Dipadih,      Khurd      P.S.     Shankargarh          District    Balrampur         Ramanujganj
Chhattisgarh.


2 - Ku. Bhumika Toppo D/o Devraj Toppo Aged About 6 Years Through The Natural
Guradian Mother (Res. No. 1), R/o D.C. Road Mahavir Ward No. 19 Ambikapur,
District Surguja (C.G.), Current Address Village Dipadih, Khurd P.S. Shankargarh
District Balrampur Ramanujganj Chhattisgarh.                                               ... Respondents

                                 (Cause title is taken from the CIS)

------------------------------------------------------------------------------------------------------------------
 For Applicant                                          : Shri Ashok Kumar Shukla, Advocate
For Respondents                                        : None appears

------------------------------------------------------------------------------------------------------------------

Hon'ble Shri Justice Ravindra Kumar Agrawal Order on Board

23.04.2025

1. The applicant has filed the instant Criminal Revision under Section

438 read with Section 442 of the Bhartiya Nagarik Suraksha Sanhita,

2023 (BNSS), against the order dated 25-02-2025 passed by the learned

Family Court, Ambikapur, District Surguja (C.G.) in Miscellaneous Crr 520 of 2025

Criminal Case No. 126 of 2023, whereby the learned family court has

dismissed the application of the applicant/husband for DNA test of

respondent No. 2.

2. The facts of the case in brief are that respondent No.1 is wife of the

applicant. Their marriage was solemnized on 22-05-2017 as per their

rights and rituals. After the marriage, respondent No. 1 started residing in

her matrimonial house at village Deepadih Khurd. Out of their wedlock,

respondent No. 2 was born on 31-05-2018. For about two years of their

marriage, their relationship was normal, and both of them were living

happily. After two years of their marriage, the applicant started avoiding

the company of respondent No.1, and has completely neglected the

respondents since 2020. He has gone to his place of posting and

stopped coming to his native place where the respondents are residing,

and is not paying any maintenance to them. Respondents completely

became destitutes, and facing hardship for their livelihood. The

respondents had also gone to Kondagaon, where the applicant is posted,

but he refused to meet them. The applicant is employed at the

Chhattisgarh Police service and earns about Rs. 60,000/- per month as

his salary, whereas the respondent No. 1/wife has no source of income.

3. On 05-07-2023, the respondents have filed their application for

grant of maintenance of Rs. 30,000/- per month from the applicant under

Section 125 of Cr.P.C. before the learned Family Court, Surguja (place

Ambikapur). The application of respondents and child was replied by the Crr 520 of 2025

applicant, and he denied his liability. In the reply, the applicant/husband

denied that he is the father of respondent No. 2 and has submitted that

respondent No.1 is having suspicious character and when he had gone

to his duty at Kondagaon, she developed physical relation with his father

(father-in-law of the respondent No. 1), and the child is born from him and

not from the present applicant/husband. The relationship between the

respondent No. 1 and her father-in-law is known to every person in the

vicinity. Since respondent No. 1 is residing with her father-in-law as his

wife, the applicant/husband is not liable to pay any maintenance to them.

4. The learned family court framed issues and proceeded for recording

evidence of the parties. On 20-09-2024, the respondent No. 1/wife and

her witness Shivlal (A.W. 2) were examined and their evidence was

recorded. On 08-01-2025, the applicant/husband has been examined and

his evidence has been recorded.

5. On 20-01-2025, applicant/husband has filed an application for

conducting the DNA test of the respondents. He averred in his application

that respondent No. 1 is having an illicit relationship with her father-in-

law, and respondent No. 2 has born from her father-in-law and not from

him; he is HIV-positive patient and, therefore, an order for DNA test may

be passed. The learned family court, after hearing the parties, passed the

order on 25-02-2025 and dismissed the application by holding that

routinely, the DNA test cannot be ordered, and it can be ordered only in

exceptional cases. It is also for consideration of the learned family court Crr 520 of 2025

that the DNA of the applicant, and his father would be the same.

Therefore, even if, it is ordered for DNA test of applicant's father, the

report would be the same with respect to either the applicant or his father.

The said order dated 25-02-2025 is under challenge in the present

petition.

6. Learned counsel for the applicant would submit that the applicant

denied the paternity of the child/respondent No. 2, that he was born from

the father-in-law of his mother. Respondent No.1 is having an illicit

relationship with her father-in-law, and is residing with him. The

applicant/husband had gone to his place of posting after 2 days of his

marriage and thereafter, respondent No.1 developed relationship with her

father-in-law, and gave birth to respondent No. 2. The applicant/husband

was not having access to presume the legitimacy of respondent No. 2 as

provided under Section 112 of the Indian Evidence Act, 1872. The

applicant/husband specifically denied the paternity of the child. DNA test

is the accurate scientific method to determine paternity of the child in the

present era, and there would be no prejudice to anyone, if such an order

is passed for DNA test to do complete justice in the case.

7. Learned counsel for the applicant would rely upon the judgment

passed by Hon'ble Supreme Court in case of Nandlal Vasudeo Badwaik

v. Lata Nandlal Badwaik and Another, 2014 (2) SCC 576, and submits

that the revision may be allowed and the parties may be directed to

conduct the DNA test.

Crr 520 of 2025

8. I have heard learned counsel for the applicant and perused the

documents annexed with the petition.

9. In the matter of Bhabani Prasad Jena v. Orissa State

Commission for Women, 2010 (8) SCC 633, the Hon'ble Supreme

Court has emphasized that a direction to use DNA test to determine the

paternity of a child is an extremely delicate and sensitive matter.

Therefore, such test may be directed to be conducted only when the

same is eminently needed. DNA test in a matter relating to the paternity

of a child should not be directed by the court as a matter of course, or in

a routine manner, whenever such a request is made.

10. Recently, the Hon'ble Apex Court, while dealing with the issue of

necessity for DNA test in a matrimonial dispute in case of Aparna

Ajinkya Firodia v. Ajinkya Arun Firodia, 2024 (7) SCC 773, has

framed the issue for consideration in para 15.1 of its judgment, which is

reproduced hereunder for ready reference:

"15.1 (I) Whether, the family court Pune and the High

Court of Judicature at Bombay, have rightly appreciated

Section 112 of the Evidence Act in directing that a DNA

test of Master Arjun be conducted ?"

11. While dealing with the case of Aparna Ajinkya (supra), the Hon'ble

Supreme Court has considered the scope of Section 112 of the Evidence

Act, 1872, 'access' and 'non-access', and also the proof of legitimacy of Crr 520 of 2025

the child during subsistence of marriage. In para 18 to 25, of the

judgment, the Hon'ble Supreme Court has held that:-

"18. The principle underlying Section 112 is to prevent an unwarranted

enquiry as to the paternity of the child whose parents, at the relevant time

had "access" to each other. In other words, once a marriage is held to be

valid, there is a strong presumption as to the children born from that

wedlock as being legitimate. This presumption can be rebutted only by

strong, clear and conclusive evidence to the contrary. Section 112 of the

Evidence Act is based on the presumption of public morality and public

policy vide Sham Lal vs. Sanjeev Kumar, (2009) 12 SCC 454. Since

Section 112 creates a presumption of legitimacy that a child born during

the subsistence of a marriage is deemed to be legitimate, a burden is cast

on the person who questions the legitimacy of the child.

19. Further, "access" or "non-access" does not mean actual co- habitation

but means the "existence" or "non-existence" of opportunities for sexual

relationship. Section 112 refers to point of time of birth as the crucial aspect

and not to the time of conception. The time of conception is relevant only to

see whether the husband had or did not have access to the wife. Thus,

birth during the continuance of marriage is "conclusive proof" of legitimacy

unless "non-access" of the party who questions the paternity of the child at

the time the child could have been begotten is proved by the said party.

20. It is necessary in this context to note what is "conclusive proof" with

reference to the proof of the legitimacy of the child, as stated in Section

112 of the Evidence Act. As to the meaning of "conclusive proof" reference

may be made to Section 4 of the Evidence Act, which provides that when

one fact is declared to be conclusive proof of another, proof of one fact,

would automatically render the other fact as proved, unless contra Crr 520 of 2025

evidence is led for the purpose of disproving the fact so proved. A conjoint

reading of Section 112 of the Evidence Act, with the definition of

"conclusive proof" under Section 4 thereof, makes it amply clear that a

child proved to be born during a valid marriage should be deemed to be a

legitimate child except where it is shown that the parties to the marriage

had no access to each other at any time when the child could have been

begotten or within 280 days after the dissolution of the marriage and the

mother remains unmarried, that fact is the conclusive proof that the child is

the legitimate son of the man. Operation of the conclusive presumption can

be avoided by proving non-access at the relevant time.

21. The latter part of Section 112 of the Evidence Act indicates that if a

person is able to establish that the parties to the marriage had no access to

each other at any time when the child could have been begotten, the

legitimacy of such child can be denied. That is, it must be proved by strong

and cogent evidence that access between them was impossible on account

of serious illness or impotency or that there was no chance of sexual

relationship between the parties during the period when the child must

have been begotten. Thus, unless the absence of access is established,

the presumption of legitimacy cannot be displaced.

22. Thus, where the husband and wife have co-habited together, and no

impotency is proved, the child born from their wedlock is conclusively

presumed to be legitimate, even if the wife is shown to have been, at the

same time, guilty of infidelity. The fact that a woman is living in adultery

would not by itself be sufficient to repel the conclusive presumption in

favour of the legitimacy of a child. Therefore, shreds of evidence to the

effect that the husband did not have intercourse with the wife at the period

of conception, can only point to the illegitimacy of a child born in wedlock,

but it would not uproot the presumption of legitimacy under Section 112.

Crr 520 of 2025

23. The presumption under Section 112 can be drawn only if the child is

born during the continuance of a valid marriage and not otherwise.

"Access" or "non-access" must be in the context of sexual intercourse that

is, in the sexual sense and therefore, in that narrow sense. Access may for

instance, be impossible not only when the husband is away during the

period when the child could have been begotten or owing to impotency or

incompetency due to various reasons or the passage of time since the

death of the husband. Thus, even though the husband may be cohabiting,

there may be non-access between the husband and the wife. One of the

instances of non-access despite co-habitation is the impotency of the

husband. If the husband has had access, adultery on the wife's part will

not justify a finding of illegitimacy.

24. Thus, "non-access" has to be proved as a fact in issue and the same

could be established by direct and circumstantial evidence of an

unambiguous character. Thus, there could be "non-access" between the

husband and wife despite co-habitation. Conversely, even in the absence

of actual co-habitation, there could be access.

25. Section 112 was enacted at a time when modern scientific tests such

as DNA tests, as well as Ribonucleic acid tests ('RNA', for short), were not

in contemplation of the legislature. However, even the result of a genuine

DNA test cannot escape from the conclusiveness of the presumption

under Section 112 of the Evidence Act. If a husband and wife were living

together during the time of conception but the DNA test reveals that the

child was not born to the husband, the conclusiveness in law would remain

irrebuttable. What would be proved, is adultery on the part of the wife,

however, the legitimacy of the child would still be conclusive in law. In

other words, the conclusive presumption of paternity of a child born during

the subsistence of a valid marriage is that the child is that of the husband Crr 520 of 2025

and it cannot be rebutted by a mere DNA test report. What is necessary to

rebut is the proof of non-access at the time when the child could have been

begotten, that is, at the time of its conception vide Kamti Devi vs. Poshi

Ram, (2001) 5 SCC 311."

12. Answering the aforesaid issue, the Hon'ble Supreme Court has

concluded in para 43 of its judgment that:

"Having regard to the aforesaid discussion, the following principles could

be culled out as to the circumstances under which a DNA test of a minor

child may be directed to be conducted:

i. That a DNA test of a minor child is not to be ordered routinely, in

matrimonial disputes. Proof by way of DNA profiling is to be directed in

matrimonial disputes involving allegations of infidelity, only in matters

where there is no other mode of proving such assertions.

ii. DNA tests of children born during the subsistence of a valid marriage

may be directed, only when there is sufficient prima-facie material to

dislodge the presumption under Section 112 of the Evidence Act. Further,

if no plea has been raised as to non-access, in order to rebut the

presumption under Section 112 of the Evidence Act, a DNA test may not

be directed.

iii. A Court would not be justified in mechanically directing a DNA test of

a child, in a case where the paternity of a child is not directly in issue, but

is merely collateral to the proceeding.

iv. Merely because either of the parties have disputed a factum of

paternity, it does not mean that the Court should direct DNA test or such

other test to resolve the controversy. The parties should be directed to

lead evidence to prove or disprove the factum of paternity and only if the Crr 520 of 2025

Court finds it impossible to draw an inference based on such evidence, or

the controversy in issue cannot be resolved without DNA test, it may

direct DNA test and not otherwise. In other words, only in exceptional and

deserving cases, where such a test becomes indispensable to resolve

the controversy the Court can direct such test.

v. While directing DNA tests as a means to prove adultery, the Court is

to be mindful of the consequences thereof on the children born out of

adultery, including inheritance-related consequences, social stigma, etc."

13. Further in para 102, the Hon'ble Supreme Court has held that:-

"Whose rights, are to tilt the balance in the scales of justice?

102. As rightly contended by Shri Huzefa Ahmadi, learned senior counsel

for the appellant, the question as to whether a DNA test should be

permitted on the child, is to be analysed through the prism of the child

and not through the prism of the parents. The child cannot be used as a

pawn to show that the mother of the child was living in adultery. It is

always open to the respondent- husband to prove by other evidence, the

adulterous conduct of the wife, but the child's right to identity should not

be allowed to be sacrificed."

14. Reverting to the facts of the present case, the respondents have

filed the application for grant of maintenance amount, saying that they

are destitutes, and neglected by the applicant/husband, who is not

providing any amount to them for their maintenance. The applicant

denied the paternity of the child, and averred that she was born from his

father (father-in-law of respondent No. 1/wife) as she developed physical

relation with him, and resided in his house as his wife, and the Crr 520 of 2025

child/respondent No. 2 was born from them. The applicant/husband has

got himself examined before the learned family court on 08-01-2025. He

admitted in his evidence that he has been in service since 2014. He has

not made any complaint to anyone that he performed the marriage with

respondent No. 1 under pressure. Although from para 17 of his cross-

examination, he denied that he performed 2nd marriage with any other

lady, but he subsequently admitted that in the document Ex. D-1, the

name of that lady is mentioned as the "Caretaker".

15. The applicant/husband virtually denied access to his

wife/respondent and submitted that after two days of his marriage, he left

his house and went back to his duty and has never returned to his house

thereafter. He stated in his deposition that respondent No. 1 has

developed an illicit relationship with his father and is residing with him as

his wife. The child/ respondent No. 2 was born from his father and not

from him. Another aspect of the matter is that the father-in-law of the

respondent No. 1 is not the party to the proceeding, and he cannot be

directed to undergo DNA test.

16. Merely because either party disputed the paternity of the child, it

does not mean that the DNA test should be conducted to resolve the

dispute between the parties. The parties may lead other evidence to

prove the factum of paternity and 'access' or 'non-access' and it is only

when the court finds it impossible to draw an inference based on such

evidence that the controversy cannot be resolved with DNA test, it may Crr 520 of 2025

direct for the same, and such order should not be passed mechanically.

As has been held by Hon'ble Supreme Court that in order to rebut the

presumption under Section 112 of the Evidence Act, a DNA test may not

be directed.

17. The judgment of Nandlal Wasudeo Badwaik case (supra) cited by

the learned counsel for the applicant has already been considered by the

Hon'ble Supreme Court in the matter of Aparna Ajinkya case (supra),

and therefore, no benefit can be extended to the applicant on the basis of

that judgment cited by him.

18. For the foregoing consideration, this court does not find any

sufficient ground to allow the petition and to grant relief to the applicant.

Accordingly, the Criminal Revision filed by the applicant is dismissed.

19. However, this shall not preclude the applicant/husband to prove his

defence by leading other evidence and to establish the allegation made

by him in the case.

Sd/-

(Ravindra Kumar Agrawal) JUDGE

padma

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter