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 43] [Section 17] [Entire Act]

Union of India - Subsection

Section 17(4) in The Prevention Of Food Adulteration Act, 1954

(4)Notwithstanding anything contained in the foregoing sub-sections, 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 or other officer of the company [not being a person nominated under sub-section (2) such director, manager, secretary or other officer shall also be deemed to be guilty of that offence and shall be liable to be proceeded against and punished accordingly.Explanation .-For the purposes of this section-
(a)"company", means any body corporate and includes a firm or other association of individuals;
(b)"director", in relation to a firm, means a partner in the firm; and
(c)"manager", in relation to a company engaged in hotel industry, includes the person in charge of the catering department of any hotel managed or run by it.