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]

State of Kerala - Section

Section 35 in Kerala Fish Seed Act, 2014

35. Offences by Companies.

(1)Where an offence under this Act has been committed by a company, agency, firm or association, every person who, at the time of the offence was committed, was in charge of and was responsible to the company for the conduct of the business of the company, agency, firm or association, as well as the company, agency, firm or association shall be deemed to be guilty of the offence and shall be liable to be proceeded against and punished accordingly:Provided that nothing contained in this sub-section shall render any such person liable to any punishment if he proves that the offence was committed without his knowledge or that he had exercised all due diligence to prevent the commission of such offence.
(2)Notwithstanding anything contained in sub-section (1) where an offence under this Act has been committed by a company, agency, firm or association and it is proved that the offence has been committed with the consent or connivance of or 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,-'Director' in relation to a firm, means and includes a partner in the firm.