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 Andhra Pradesh - Section

Section 30 in Andhra Pradesh Pawn Brokers Act, 2002

30. Liability of the pawnbroker for the acts committed by his agents or employees.

- Where any agent or employee of the Pawn Broker contravenes any of the provisions of this Act or of any rule made thereunder or of the terms and conditions of a licence granted or deemed to be granted whether with or without the knowledge of the Pawn Broker, the Pawn Broker shall without prejudice to the liability of the agent or the employee, be liable for the penalty provided under this Act, as if the Pawn Broker himself has committed such contravention.