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 Assam - Section

Section 51 in Assam Industrial Infrastructure Development Corporation Act, 1990

51. Offences by companies.

(1)Whenever an offence under this Act, has been committed by a company, every person who at that time the offence was committed was in charge of, or was responsible to the company as well as the company, 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 under this Act if he proves that the offence was committed without his knowledge and that he exercised all due diligence to prevent the commission of such offence.
(2)Notwithstanding anything contained in sub-section (1) where as 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 direct, manager secretary or other officer of the company, such director, manager, secretary or other officer shall also 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; and
(b)"Director" in relation to a firm, means a partner in the firm.