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 92] [Entire Act]

State of Meghalaya - Subsection

Section 92(3) in Meghalaya Value Added Tax Act, 2003

(3)Where an offence under this Act has been committed by a Hindu Undivided Family, the Kart there of shall be deemed to be guilty of the offence and shall be liable to be proceeded against and punished accordinglyProvided, that nothing contained in this sub-section shall render the Karto liable to any punishment if he proves that the offence was committed without his knowledge or that he exercise all due diligence to prevent the commission of such offence.Provided further that, where an offence under this Act has been committed by a Hindu Undivided Family, and it is proved that the offence has been committed with the consent or connivance of, or is attribute to any neglect on the part of, any adult member of the Hindu Undivided Family, such member shall also be deemed to be guilty of that offence and shall be liable to be proceeded against and punished accordingly.