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 23 in Amritsar Oil Works (Aquisition And Transfer Of Undertakings) Act, 1982

23. Penalties.-

Any person who,-
(a)having in his possession, custody or control any property forming part of the Amritsar Oil Works, wrongfully withholds such property from the Central Government or the Government company; or
(b)wrongfully obtained possession of, or retains, any property forming part of, the Amritsar Oil Works; or
(c)wilfully withholds or fails to furnish to the Central Government or the Government company or any person or body of persons specified by that Government or the Government company, as the case may be, any document relating to the Amritsar Oil Works which may be in his possession, custody or control; or
(d)wilfully fails to delivery to the Central Government any inventory of property and asset forming part of the Amritsar Oil Works; or
(e)fails to deliver to the Central Government or the Government company or any person or body of persons specified by that Government or the Government company, any assets, books of account, registers or other documents in his possession, custody or control relating to the Amritsar Oil Works; or
(f)wrongfully removes or destroys any property forming part of the Amritsar Oil Works or prefers any claim under this Act which he knows or has reason to believe to be false or grossly inaccurate, shall be punishable with imprisonment for a term which may extend to two years, or with fine which may extend to ten thousand rupees, or with both.