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 14 in The Esso (Acquisition Of Undertakings In India) Act, 1974

14. Penalties.

Any person who,--
(a)having in his possession, custody or control any property forming part of any undertaking of Esso in India, wrongfully withholds such property from the Central Government or the Government company; or
(b)wrongfully obtains possession of or retains any property forming part of any undertaking of Esso in India; or
(c)wilfully withholds or fails to furnish to the Central Government or the Government company or any person specified by the Central Government or that company, any books, documents or other papers relating to any undertaking of Esso in India which may be in his possession, custody or control; or
(d)fails to deliver to the Central Government or the Government company any assets, books of account, registers or other documents in his possession, iustody or control relating to any undertaking of Esso in India; or
(e)wrongfully removes or destroys any property pertaining to any undertaking of Esso in India; or
(f)wrongfully uses any property forming part of the undertakings of Esso in India, 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.