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 4] [Section 58C] [Entire Act]

Union of India - Subsection

Section 58C(1) in The Reserve Bank of India Act, 1934

(1)Where a person committing a contravention or default referred to in section 58B is a company, every person who, at the time the contravention or default was committed. was in charge of, and was responsible to, the company for the conduct of the business of the company, as well as the company, shall be deemed to be guilty of the contravention or default and shall be liable to be proceeded against and punished accordingly:Provided that nothing contained in this sub-section shall render any such person liable to punishment if he proves that the con­travention or default was committed without his knowledge or that he had exercised all due diligence to prevent the contravention or default.