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 10] [Entire Act]

State of Gujarat - Section

Section 148 in The Gujarat Co-Operative Societies Act, 1961

148. Punishments for offences under Section 147.

(1)Every employer or officer, member, agent or servant of a society, or any other person, who commits an offence under Section 147 shall, on conviction, be punished,-
(a)if it is an offence under clause (a) of that section, with simple imprisonment which may extend to six months, or with fine which may extend to five hundred rupees or both;
(b)if it is an offence under clause (b) of that section, with imprisonment for a term which may extend to six months, or with fine which may extend to five hundred rupees, or with both;
(c)if it is an office under clause (c) of that section, with imprisonment for a term which may extend to one month, or with fine which may extend to five thousand rupees, or with both;
(d)if it is an offence under clause (d) of that section, with fine which may extend to five hundred rupees;
(e)if it is an offence under clause (e) of that section, with fine which may extend to five hundred rupees;
(f)if it is an offence under clause (f) of that section, with imprisonment for a term which may extend to one year, or with fine, or with both;
[(f-(i) ) if it is an offence under clause (f-a) of that section, with imprisonment for a term which may extend to six months or with fine which may extend to one thousand rupees or with both;] [Inserted by Gujarat Act No. 17 of 2013, dated 15.4.2013.]
(g)if it is an offence under clause (g) of that section, with simple imprisonment for a term which may extend to one month, or with fine which may extend to five hundred rupees, or both;
[(g-i) if it is an offence under clause (g-i) of that section, with imprisonment for a term which may extend to six months, or with fine which may extend to five hundred rupees, or with both;] [Inserted by Gujarat 23 of 1982]
(h)if it is an offence under clause (h) of that section, with fine which may extend to two hundred and fifty rupees;
(i)if it is an offence under clause (I) of that section, [with imprisonment for a term which may extend to three months, or with fine which may extend to one thousand rupees, or with both;] [Substituted for the words 'with fine which may extend to five hundred rupees' by Gujarat 23 of 1982]
(j)if it is an offence under clause (j) that section, with fine which may extend to five hundred rupees;
(k)if it is an offence under clause (b) of that section, with fine which may extend to five hundred rupees;
(l)if it is an offence under clause (1) of that section, with imprisonment for a term which may extend to one month, or with fine which may extend to five hundred rupees, or with both;
(m)if it is an offence under clause (m) of that section, with imprisonment for a term which may extend to one year, or with fine which may extend to two thousand rupees, or with both;
(n)if it is an offence under clause (n) of that section, with imprisonment for a term which may extend to one year, or with fine which may extend to one thousand rupees, or with both;
[(n-(i)) if it is an offence under clause (n-a) of that section, with imprisonment for a term which may extend to six months or with fine which may extend to one thousand rupees or with both;] [Inserted by Gujarat Act No. 17 of 2013, dated 15.4.2013.]
(o)if it is an offence under clause (o) of that section, with fine which may extend to [five hundred rupees] [Substituted for the words 'one hundred rupees' by Gujarat 23 of 1982];
[(o-(i)) if it is an offence under clause (o-a) of that section, with imprisonment for a term which may extend to six months or with fine which may extend to one thousand rupees or with both;] [Inserted by Gujarat Act No. 17 of 2013, dated 15.4.2013.]
(p)if it is an offence under clause (p) of that section, with imprisonment for a term which may extend to six months, or with fine which may extend to five hundred rupees, or with both;
(q)if it is an offence under clause (q) of that section, with imprisonment for a term which may extend to six months, or with fine which may extend to one thousand rupees, or with both;
(r)if it is an offence under clause (r) of that section, with imprisonment for a term which may extend to two years, or with fine, or with both;
(s)if it is an offence under clause (s) of that section, with imprisonment for a term which may extend to three years, or with fine, or with both;
(2)No prosecution for an offence under Section 147 shall be instituted in respect of same facts on which a penalty has been imposed by the Registrar under any visions of this Act.