IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Writ Petition No.1714 of 2011
Date of Decision : September 05, 2011
Om Parkash ....Petitioner
Versus
State of Punjab ... Respondent
CORAM : HON'BLE MR. JUSTICE T.P.S. MANN
By Post
T.P.S. Mann, J. (Oral)
Prayer has been made for release of the petitioner
and his six family members, his co-workers Kanwar Pal son of
Hirda alongwith and his three family members, Sukh Pal son of
Sadhu Ram alongwith his five family members, Bhopal son of
Mukhtiara alongwith his five family members, Rawinder son of
Sant Dass alongwith his five family members, Vijay Pal son of
Mangu alongwith his six family members, Om Singh son of Hirda
alongwith his eight family members, Amrish son of Palu Ram
alongwith his five family members and Bir Singh son of Baru
alongwith his six family members, who, according to the
petitioner, have been illegally detained by Hans Raj, Sita Ram
Vijay, owners/proprietors and Rajbir, Jamadar of brick kiln under
the name and style of M/s BABA situated at village Pinjani Kalan,
Police Station Dhuri, District Sangrur.
According to the petitioner, he and the other
aforementioned detenus had been working at the brick kiln in
question since 18.8.2010 for making raw bricks. They were
Criminal Writ Petition No.1714 of 2011 -2-
assured that for the work, to be done by them, they would be paid
wages as per government rates. However, for the last eight days,
they had no work to perform. When they requested the owners
and the Jamadar of the brick kiln to allow them to leave the said
place for going to their respective homes and earning their
livelihood, they were not allowed to do so. Rather, they were
beaten by the owners/proprietors and the Jamadar of the kiln
besides other undesirable elements.
Notice of motion to Advocate General, Punjab.
At the asking of the Court, Mr. P.S. Paul, Deputy
Advocate General, Punjab, who is present in the Court, accepts
notice.
After going through the letter dated 29.8.2011 sent by
the petitioner through post and hearing learned State counsel, the
present petition is disposed of with a direction to the District
Magistrate, Sangrur to conduct an enquiry in respect of the
allegations levelled by the petitioner in the present petition and
take necessary action thereupon within a period of two weeks
from the date of receipt of a copy of the order.
A copy of the order, duly attested by the Special
Secretary, be handed over to learned State counsel for
compliance.
( T.P.S. MANN )
September 05, 2011 JUDGE
satish