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 187] [Entire Act]

Union of India - Section

Section 37 in The Air (Prevention And Control Of Pollution) Act, 1981

37. [ Failure to comply with the provisions of section 21 or section 22 or with the directions issued under section 31-A [Substituted by Act 47 of 1987, Section 18, for Section 37 (w.e.f. 1.4.1988).]

(1)Whoever fails to comply with the provisions of section 21 or section 22 or directions issued under section 31-A, shall, in respect of each such failure, be punishable with imprisonment for a term which shall not be less than one year and six months but which may extend to six years and with fine, and in case the failure continues, with an additional fine which may extend to five thousand rupees for every day during which such failure continues after the conviction for the first such failure.
(2)If the failure referred to in sub-section (1) continues beyond a period of one year after the date of conviction, the offender shall be punishable with imprisonment for a term which shall not be less than two years but which may extend to seven years and with fine.]