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 29 in The Hooghly Docking and Engineering Company Limited (Acquisition and Transfer of Undertakings) Act, 1984

29. Penalties.-

Any person who,-
(a)having in his possession, custody or control any property forming part of any undertakings of either the Company, wrongfully withholds such property from the Central Government or the existing, or new, Government company; or
(b)wrongfully obtains possession of, or retains, any property forming part of the undertakings of the Company; or
(c)wilfully withholds or fails to furnish to the Central Government or the existing, or new, 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 undertakings of the Company, which may be in his possession, custody or control; or
(d)fails to deliver to the Central Government or the existing, or new, Government company or to 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 undertakings of the Company; or
(e)wrongfully removes or destroys any property forming part of the undertakings of the Company; or
(f)prefers any claim under this Act which he knows or has reasonable cause 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.