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 31 in The Dangerous Machines (Regulation) Act, 1983

31. Punishment for contravention of the provisions of the Act

.Whoever, in contravention of the provisions of this Act, or any rule or order made thereunder,
(a)manufactures, or carries on business as a manufacturer or dealer of, any dangerous machine without being in possession of a valid licence issued or renewed under this Act;
(b)employs a child in the operation of any dangerous machine;
(c)causes any person to operate a dangerous machine which does not conform to the standards specified by or under this Act;
(d)causes any person to operate any dangerous machine referred to in section 21, without carrying out the prescribed modifications;
(e)omits to take out or renew an insurance policy as required by section 24;
(f)sells or otherwise transfers any dangerous machine which does not conform to the provisions of this Act or the rules made thereunder;
(g)operates or causes any person to operate any dangerous machine during the period of operation of a prohibitory order made under sub-section (2) of section 26; or
(h)contravenes any other provisions of this Act, or rule or order made thereunder, shall be punishable with imprisonment for a term which may extend to six months, or with fine which may extend to one thousand rupees, or with both, and in the case of a second or subsequent offence, shall be punishable with imprisonment for a term which shall not be less than three months and also with fine which shall not be less than five hundred rupees but not more than one thousand rupees.