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 88] [Entire Act]

Union of India - Subsection

Section 88(1) in The Trade And Merchandise Marks Act, 1958

(1)If the person committing an offence under this Act is a company, the company as well as every person in charge o, and responsible to, the company for the conduct of its business at the time of the omission of the offence 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 punishable if he proves that the offence was committed without his knowledge or that he exercised all due diligence to prevent the commission of such offence.