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 Punjab - Section

Section 14 in The Punjab Entertainment Duty Act, 1955

14. Entry into and Inspection of places of entertainments.

(1)Any officer not below such rank as may be prescribed, may enter into, inspect and search any place of entertainment while the entertainment is proceeding at any reasonable time, for the purpose of ensuring that the provisions of this Act or any rules made thereunder are being complied with, and while doing so, such officer shall not be deemed to be a person, admitted to the entertainment.
(2)The proprietor of every entertainment shall give every reasonable assistance to the aforesaid officer in the performance of his duties under sub-section (1).[14A. Power to impose penalties on proprietor of entertainments. - (1) If the proprietor of an entertainment-] [Punjab Act 2 of 1973.]
(a)evades the payment of any duty due under this Act, or
(b)obstructs any officer making any inspection, a search or seizure under this Act, or
(c)acts in contravention of, or fails to comply with any of the provisions of this Act or the rules made thereunder,
the prescribed authority may after affording such proprietor a reasonable opportunity of being heard direct him to pay by way of penalty in addition to the duty due if any a sum not exceeding [ten thousand rupees] [Punjab Act 8 of 1982.].