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]

Union of India - Section

Section 581ZM in The Companies (Amendment) Act, 2002

581ZM. Penalty for contravention.-

(1)If any person, other than a Producer Company registered under this Part, carries on business under any name which contains the words" Producer Company Limited", he shall be punishable with fine which may extend to t n thousand rupees for every day during which such name has been used by him.
(2)If a director or an officer of a Producer Company, who wilfully fails to furnish any information relating to the affairs of the Producer Company required by a Member or a person duly authorised in this behalf, he shall be liable to imprisonment for a term which may extend to six months and with fine equivalent to five per cent. of the turnover of that company during preceding financial year.
(3)If a director or officer of a Producer Company-
(a)makes a default in handing over the custody of books of account and other documents or property in his custody to the Producer Company of which he is a director or officer; or
(b)fails to convene annual general meeting or other general meetings, he shall be punishable with fine which may extend to one lakh rupees, and in the case of a continuing default or failure, with an additional fine which may extend to ten thousand rupees for every day during which such default or failure continues.
CHAPTER IX AMALGAMATION, MERGER OR DIVISION