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 14] [Entire Act]

State of Karnataka - Subsection

Section 14(2) in THE KARNATAKA EPIDEMIC DISEASES ACT, 2020.

(2)Notwithstanding anything contained in sub-section (1), where an offence under this Act has been committed by a company and it is proved thatthe offence has been committed with the consent or connivance of or is attributable to any neglect on the part of any director, manager, secretary, orother officer to the company, such director, manager, secretary or other officer of the company shall also be deemed to be guilty of that offence and shall beliable to be proceeded against and punished accordingly.Explanation.- For the purpose 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.