Allahabad High Court High Court

Ram Babu vs Deputy Labour Commissioner And … on 13 January, 2010

Allahabad High Court
Ram Babu vs Deputy Labour Commissioner And … on 13 January, 2010
Court No. - 6

Case :- WRIT - C No. - 1413 of 2010

Petitioner :- Ram Babu
Respondent :- Deputy Labour Commissioner And Others
Petitioner Counsel :- Anupam Kumar,Pavan Kumar
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 30.10.2009 and disputed his
liability.

Without consideration of the reply so submitted, impugned
recovery certificate dated 21.12.2009 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 30.10.2009 be considered by the Deputy
Labour Commissioner, Moradabad Region, Moradabad,
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 21.12.2009 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/WP-1413/2010