Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Entire Act]

Union of India - Section

Section 17B in The Child Labour (Prohibition And Regulation) Rules, 1988

17B. Manner of compounding offences.

(1)An accused person,-
(i)who commits an offence for the first time under sub-section (3) of section 14; or
(ii)who being parent or a guardian, commits an offence under the said section,
may file an application to the District Magistrate having jurisdiction for compounding the offence under sub-section (1) of section 14D.
(2)The District Magistrate shall after hearing the accused person and the Inspector concerned, on an application filed under sub-rule (1), dispose of such application, and if the application is allowed, issue the certificate of compounding, subject to -
(i)the payment of a sum of fifty per cent; of the maximum fine provided for such offence within a period to be specified in such certificate; or
(ii)the payment of an additional sum of twenty-five per cent; of the maximum fine provided for such offence together with the compounding amount specified under clause (i), if the accused person fails to pay the compounding amount under the said clause within the specified period, and such delayed payment shall be made within a further period as may be specified by the District Magistrate, which shall not exceed the period specified in that clause.
(3)The compounding amount shall be paid by the accused person to the Central Government.
(4)If the accused person fails to pay the compounding amount under sub-rule (2), then, the proceeding shall be continued as specified under sub-section (2) of section 14D.