Allahabad High Court High Court

M/S Mahabeer Cycle Store vs State Of U.P. And Others on 13 January, 2010

Allahabad High Court
M/S Mahabeer Cycle Store vs State Of U.P. And Others on 13 January, 2010
Court No. - 6

Case :- WRIT - C No. - 1641 of 2010

Petitioner :- M/S Mahabeer Cycle Store
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Ajay Kumar Barnwal
Respondent Counsel :- C.S.C.

Hon'ble Arun Tandon,J.

It is stated that in response to the notice issued qua
imposition of penalty for engagement of child labour, the
petitioner submitted his reply on 14.09.2009 and disputed his
liability.

Without consideration of the reply so submitted, impugned
recovery certificate dated 30.12.2009 has been issued.
Hence this petition.

In the opinion of the court, interest of substantial justice would
be served by providing that the explanation furnished by the
petitioner dated 14.09.2009 be considered by the Deputy
Labour Commissioner, Mirzapur Region, Mirzapur, within four
weeks from the date a certified copy of this order is filed
before the Deputy Labour Commissioner. The petitioner
undertakes to file a certified copy of this order within two
weeks from today.

For a period of six weeks, no coercive action shall be taken in
terms of the recovery certificate dated 30.12.2009 and shall
thereafter abide by the orders to be passed by the Deputy
Labour Commissioner, as indicated above.
Writ petition is disposed of.

Dated : 13.01.2010
VR/1641/2010