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 35] [Entire Act]

Union of India - Section

Section 38 in The Air (Prevention And Control Of Pollution) Act, 1981

38. Penalties for certain acts

.Whoever
(a)destroys, pulls down, removes, injures or defaces any pillar, post or stake fixed in the ground, or any notice or other matter put up, inscribed or placed, by or under the authority of the Board, or
(b)obstructs any person acting under the orders or directions of the Board from exercising his powers and performing his functions under this Act, or
(c)damages any works or property belonging to the Board, or
(d)fails to furnish to the Board or any officer or other employee of the Board any information required by the Board or such officer or other employee for the purpose of this Act, or
(e)fails to intimate the occurrence of the emission of air pollutants into the atmosphere in excess of the standards laid down by the State Board or the apprehension of such occurrence, to the State Board and other prescribed authorities or agencies as required under sub-section (1) of section 23, or
(f)in giving any information which he is required to give under this Act, makes a statement which is false in any material particular, or
(g)for the purpose of obtaining any consent under section 21, makes a statement which is false in any material particular,
shall be punishable with imprisonment for a term which may extend to three months or with fine which may extend to [ten thousand rupees] [Substituted by Act 47 of 1987, Section 19, for " five hundred rupees" (w.e.f. 1.4.1988).] or with both.