IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Writ Petition No. M-1172 of 2009
Date of Decision: October 20, 2009
Surinder and another ... Petitioners
Versus
State of Haryana and others ... Respondents
CORAM: HON'BLE MR. JUSTICE S.D. ANAND
Present : None for the petitioners.
Mr. S.S.Pattar, Sr. DAG, Haryana.
***
S.D. Anand, J.
Report of the Deputy Commissioner, presented in the
Court today, is taken on record.
In the course of the petition, it was an allegation that
there were as many as 45 named persons who were held as
detenues at the brick-kiln under reference. In compliance with the
order dated 16.10.2009 of this Court, the Deputy Commissioner,
Hisar constituted a committee which has found that 33 alleged
detenues were found available; while the remaining were away to
the nearby places to celebrate Diwali. Those 33 present inform
the Committee that they were not bonded labour and that they
were working in the brick-kiln at their own. They further informed
the committee that there was indeed some dispute about the
payment of wages which had since been sorted out.
In the light thereof, no further orders are required.
Disposed of accordingly.
October 20, 2009 ( S.D. Anand ) vinod Judge