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 235] [Entire Act]

State of Telangana - Subsection

Section 235(2) in Telangana Panchayat Raj Act, 2018

(2)Notwithstanding anything contained in sub-section (1) where any offence under this Act has been committed by a company and it is proved that offence has been committed with the consent or connivance or is attributable to any neglect on the part of any director, manager, secretary or other officer of the company shall 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 anybody corporate and includes a firm or other association of individuals; and
(b)"director" in relation to a firm means a partner in the firm.
Chapter - III Election Expenses