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]

State of Bihar - Section

Section 17 in The Bihar Clinical Establishments (Control and Regulation) Act, 2007

17. Offence by companies.

(1)Where an offence under this Act has been committed by a company, as defined below, every person who at the time the offence was committed, was in charge of, and was responsible to, the company for the conduct of the business of the company, as well as the company, shall be deemed to be guilty of the offence and he shall be liable to be proceeded against and punished accordingly:Provided that nothing contained in this sub-section shall render any such person liable to punishment, if he proves that the offence was committed without his knowledge or that he had exercised all due diligence to prevent the commission of such offence.
(2)Notwithstanding anything contained in sub-section (1) of this section where an offence under this Act has been committed by a Company and it is proved that the offence has been committed with the consent or connivance of or is attributable to any neglect on the part of any Director, Manager, Secretary, Agent, Officer or person concerned in the management of the Company, suchDirector, Manager, Secretary, Officer or person concerned, shall be liable to be proceeded against and punished accordingly.Explanation :- For the purposes of this section:
(a)"Company" means a body corporate and includes a firm or other association of Individuals; and
(b)"Director" in relation to a firm means a partner of an employee as Director of the firm.