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 1, Cited by 0]

Supreme Court of India

Balram And Others, Etc. Etc. vs State Of M. P. Etc. on 26 September, 1989

Equivalent citations: AIR1990SC44, JT1989(3)SC735, 1989SUPP(2)SCC195, 1989(2)UJ575(SC), AIR 1990 SUPREME COURT 44, 1990 LAB. I. C. 362, (1990) 1 UPLBEC 606, (1989) 3 JT 735 (SC), (1990) 1 LAB LN 284, 1989 SCC (SUPP) 2 195, (1990) 1 SCJ 539, 1991 SCC (L&S) 960, (1990) JAB LJ 132

Bench: Ranganath Misra, M.N. Venkatachaliah

ORDER

1. On 13-7-1989 this Court directed :

Shri P. V. Rajagopal has been acting as the Commissioner in this area regarding implementation of the Act and the Rules. He is requested to have a local investigation to ascertain as to how many out of the 3949 free labourers have been provided the benefit of the scheme particularly in relation to payment of Rs. 6,250/- to each of the rehabilitated person to this Court within 4 weeks from now. Shri Rajagopal shall give preference to this investigation as the Court intends to dispose of this matter before 15th August, 1989.

2. Pursuant to the aforesaid order Shri Rajagopal has submitted his report which shows that he had visited three blocks, namely, Pithora, Basna and Saraipalli within the district of Raipur. The local Revenue Officers extended assistance to him. According to the Scheme, a released bonded labourer is entitled to assistance of Rs. 6,250/- out of which Rs. 3,000/- is the contribution of the Central Government and the balance is to be met by the State Government. In Pithora Block 621 persons have been released from bond while in Basna that number is 1;333. The report indicates that only. 14 persons have been paid the sum of Rs. 6,250/- in Pithora Block while 11 persons have been paid that amount in Basna Block. The Central Government's share of Rs. 3,000/- has been paid to 122 persons in Pithora Block and 41 persons in Basna Block. Out of the total number from the two blocks, 25 people have thus been paid the full amount of Rs. 6,250/-; while 163 persons have been paid Rs. 3,000/- which is the Central contribution. In Saraipalli Block the total number of such released persons is 739; 434 persons have been paid a sum of Rs. 3,000/-; three persons have been paid Rs. 4,250/- and six persons have been paid up to Rs. 1,660/-; 12 persons up to Rs. 1,000/-and 6 persons up to Rs. 2,000/-. The figures of Kasdol Block are yet to be received.

3. The report clearly indicates that proper attention has not been bestowed on rehabilitation of the bonded labourers who have been released through Court. The rehabilitation scheme contemplates provision of Rs. 6,250/ -for each of the adult freed bonded labourer. Though under orders of the Court the persons have been freed for more than 2 years, in the absence of appropriate rehabilitation, they have found it difficult to sustain themselves and if this position continues longer they would be obliged to return to bondage again.

4. The Additional Collector and such other officers who have been assigned the responsibility of supervising rehabilitation shall ensure that the full amount intended for the freed labourers reaches them. Therefore, all such persons who are willing to have an account opened in their respective names for facilitating credit of the amount in such account shall have accounts opened and the money shall be credited in such accounts. Those of them who do not want bank accounts to be opened for receiving the deposit shall be given the amount ort proper identification in the presence of a Judicial Officer, if available, or before a Gazetted Executive Officer who will personally certify the receipt of the payment.

5. The Union of India is directed to release adequate funds under the Scheme to meet the liability under the Scheme framed under the Bonded Labour System (Abolition) Act, 1976 within four weeks to enable compliance of the directions now made. The State of Madhya Pradesh shall within the same time provide the funds to meet its share of contribution under the Scheme. We direct Shri Sewa Ram, Additional Collector of Raipur, who is incharge of implementation of the rehabilitation project to ensure compliance of this order and he shall file an affidavit in this Court by 7th of December, 1989 indicating compliance.

6. These cases shall be re-listed along with the affidavit of the Additional Collector on December 12, 1989.