Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 88 docs - [View All]
Jai Singh And Anr. vs State Of Punjab Through ... on 8 April, 1996
Rahisuddin vs State Of U.P. & Others on 12 January, 2010
Om Parkash And Another vs State Of Haryana And Others on 7 March, 2013
Ajit vs State Of Haryana & Ors. on 5 March, 2013
Ram Naresh vs State Of Haryana & Ors. on 4 March, 2013

Loading...
User Queries
[Complete Act]
Central Government Act
Section 12 in The Bonded Labour System (Abolition) Act, 1976
12. Duty of District Magistrate and officers authorised by him.- It shall be the duty of every District Magistrate and every officer specified by him under section 10 to inquire whether, after the commencement of this Act, any bonded labour system or any other form of forced labour is being enforced by, or on behalf of, any person resident within
the local limits of his jurisdiction and if, as a result of such inquiry, any person is found to be enforcing the bonded labour system or any other system of forced labour, he shall forthwith take such action as may be necessary to eradicate the enforcement of such forced labour. CHAP VIGILANCE COMMITTEES CHAPTER V VIGILANCE COMMITTEES