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] [Section 37] [Entire Act]

State of Haryana - Subsection

Section 37(1) in Faridabad Complex (Regulation and Development) Act, 1971

(1)Where an offence under this Act has been committed by a company, the company as well as every person in charge of, and responsible to the company for the conduct of its business, at the time of the commission of the offence shall be deemed to be guilty of the offence and 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 any punishment if he proves that the offences was committed without his knowledge or that he exercised all due diligence to prevent the commission of such offence.