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 22] [Entire Act]

Bombay Presidency - Subsection

Section 22(2) in The Bombay Drugs (Control) Act, 1959.

(2)Notwithstanding anything contained in sub-section (1), where an offence ender this Act has been committed by a company, and it is proved that the offence las been committed with the consent or convinance of or that the commission of the offence is attributable to any neglect on the part of, any director, manager, secretary or other officer of the company, such director, manager, secretary, or other officer shall also be deemed to be guilty of that offence and shall be liable to be proceeded against and punished accordingly.Explanation.—For the purposes of this section,—
(a)"company" means any body corporate and includes a firm or other association of individuals, and
(b)"director" in relation to a firm means a partner in the firm.