(3)If default is made in complying with the requirements of this section,-(a)the contract shall, at the option of the company, be voidable as against the company; and(b)the person who enters into the contract, or every officer of the company who is in default, as the case may be, shall be punishable with fine which may extend to [two thousand rupees] [ Substituted by Act 53 of 2000, Section 184, for " two hundred rupees" (w.e.f. 13.12.2000).].Employees' securities and provident funds