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]

State of Rajasthan - Section

Section 22 in The Rajasthan Tax on Luxuries (in Hotels and Lodging Houses) Act, 1990

22. Violation by companies.

(1)Where any violation under this Act has been committed by a company, every person who at the time the violation 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 responsible for violation and shall be liable to be proceeded against and penalised or punished accordingly:Provided that, nothing contained in this sub - section shall render any such person liable to any penalty or punishment provided in this Act if he proved that the violation was committed without his knowledge or that he exercised all due diligence to prevent the commission of such violation.
(2)Notwithstanding anything contained in sub-section (1), where any violation under this Act has been committed by a company and it is proved that the offence has been committed with the consent or connivance of, or is attributable to any neglect on the part of, any director, manager, secretary or other officer of the company, such director, manager, secretary or other officer shall also be deemed to be responsible for that violation and shall be liable to be proceeded against and penalised or punished accordingly.Explanation. - For the purposes of this section. -
(a)"company" means a body corporate, and includes a firm or other association of individuals, and
(b)"director" in relation to a firm, means a partner in the firm.