High Court Patna High Court - Orders

Dula Tuddu vs The Union Of India on 2 July, 2010

Patna High Court – Orders
Dula Tuddu vs The Union Of India on 2 July, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.13751 of 2000
                                         DULA TUDDU
                                              Versus
                                    THE UNION OF INDIA
                  For the petitioner: None
                 For Union of India: Shri Binay Kumar Pandey,CGC
                                            -----------

5. 2.7.2010 None appears. I have heard Shri Binay Kumar

Pandey, learned counsel for the Union of India.

The allegation is that the statutory half yearly

return was required to be filed under the relevant Rules, i.e.,

Contract Labour( Regulation and Abolition) Act, 1970 and the

Central Rules under that Act of the year 1971 and that having

not been filed by the accused, the accused had committed the

offence under Section 82 of the said Act and the Rules framed

thereunder. Prosecution was properly sanctioned by the

authority appointed in that behalf.

The ground which has been taken in the present

petition is that the complaint petition is frivolous.

It is too early to say without anything being

available to the court that the prosecution could be frivolous as

the authority who filed the complaint, appears a responsible

person and he had simply wanted compliance of the statutory

provision of filing the half yearly return and has, accordingly,

filed the complaint petition on its non-compliance.

The petition appears of no merit and the same is

dismissed.

The stay granted earlier is vacated.

       Kanth                                         ( Dharnidhar Jha, J.)