High Court Punjab-Haryana High Court

Rajender Kumar vs State Of Haryana And Others on 24 August, 2009

Punjab-Haryana High Court
Rajender Kumar vs State Of Haryana And Others on 24 August, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
               CHANDIGARH

                                     Crl.W.P.No.596 of 2009
                                     Date of Decision:- 24 .08.2009

Rajender Kumar                                     ....Petitioner(s)

                  vs.

State of Haryana and others                        ....Respondent(s)

                  ***

CORAM:- HON'BLE MR.JUSTICE AUGUSTINE GEORGE MASIH

                 ***
Present:-   Mr.Yash Pal Malik, AAG, Haryana.

                  ***

AUGUSTINE GEORGE MASIH, J.

Short reply on behalf of the State has been filed in the form of

an affidavit of Amneet P.Kumar, IAS, Deputy Commissioner, Kaithal,

wherein it is stated that the Committee constituted under the Chairmanship

of District Food and Supply Controller, had visited the spot and did not find

any labourer in the brick-kiln as the said brick-kiln was not working. The

details have been given in para 4 of the reply which is reproduced herein-

below:-

“4. That after the receipt of notice of present writ petition

a committee under the chairmanship of District Food &

Supply Controller was constituted with Labour and

Conciliation Officer, Kurukshetra as Secretary and Naib

Tehsildar, Dhand and S.H.O. Dhand as member vide

letter No.3055-58/MA dated 20.07.2009. The committee

visited the M/s Aggarwal brick kiln Sakra on 23.07.2009

along with members. An enquiry was made and found

that no person was working on the kiln. The committee
Crl.W.P.No.596 of 2009 -2-

inspected the kiln thoroughly on foot. They did not find

any person working as labourer on the kiln. The persons

present on the kiln told that the owner of the kiln used to

reside at Kurukshetra and was not present on the kiln.

The Accountant of the kiln owner Krishan Lal got

recorded his statement that the brick kiln is not in

operation and there is no labour on the kiln. The

committee made enquiry about the family mentioned of

the complaint/petitioner. The Accountant told that his

family came to the kiln to work as brick molder with its

free will and they left the kiln on 22.04.2009 and went to

their village Mathana District Kurukshetra with their free

will. The four members of his family were sent with

Naib Tehsildar, Dhand, S.H.O. Dhand and Assistant of

Labour Department. The committee also called Halqa

Patwari Satish Kumar along-with Sunehra s/o Surta Ram

Chowkidar of the village Sakra. Chowkidar got

recorded his statement that no labourer is working on the

kiln. Enquiry was also made from one Suresh Kumar s/o

Tara Chand who used to carry bricks in his Tractor

Trolley and was present on the spot. He told that the

family of petitioner mentioned in the complaint has left

the kiln about two and half to three months back. Now,

no labourer is working on the kiln and the kiln is not in

operation in these days. The committee did not find any
Crl.W.P.No.596 of 2009 -3-

bonded labour on the kiln. The copy of the report is

Annexure R-1.”

In view of the reply filed by the State, no further orders are

called for in the present case. Dismissed.

August 24, 2009                       ( AUGUSTINE GEORGE MASIH )
poonam                                          JUDGE