1999 INSC 0882 SUPREME COURT OF INDIA Artwins Electronics Division Vs. Assistant Commissioner of Commercial Taxes (S. P. Bharucha, D. P. Mohapatra and R. C. Lahoti JJ.) 11.10.1999 ORDER The Text below is only a summarized version of the order pronounced The issue involved was regarding the welfare measures of labourers who were working in mining leases. The Supreme Court gave direction for rehabilitation and good working environment for the labourers. The Court directed the Municipal Commissioner, Faridabad to offer land for rehabilitation to the bonded labourers. The Assistant Labour Commissioner (Central) and the Deputy Labour Commissioner were also directed to verify whether all nine lessees to whom notice was issued were paying the wages that were commensurate with the provisions of the Minimum Wages Act. The court also directed the Government of Haryana to consider canceling of the leases of the mine leases that have been committing gross violations of the labour laws including non- payment of minimum wages.