Section 17B(2) in The Child Labour (Prohibition And Regulation) Rules, 1988
(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.