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 12] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 12(4) in The Jammu and Kashmir Contempt of Courts Act, 1997

(4)Where the person found guilty of contempt of court in respect of any undertaking given to a court is a company, every person who at the time the contempt was committed, was in charge of, and was responsible to, the company for the conduct of the business of the company, as well as the company shall be deemed to be guilty of the contempt and the punishment may be enforced, with the leave of the court, by the detention in civil prison of each such person :Provided that nothing contained in this sub-section shall render any such person liable to such punishment, if he proves that the contempt was committed without his knowledge or that he exercised all due diligence to prevent its commission.