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 1537] [Entire Act]

Union of India - Section

Section 5 in The Prize Chits and Money Circulation Schemes (Banning) Act, 1978

5. Penalty for other offences in connection with prize chits or money circulation schemes.—

Whoever, with a view to the promotion or conduct of any prize chit or money circulation scheme in contravention of the provisions of this Act or in connection with any chit or scheme promoted or conducted as aforesaid,—
(a)prints or publishes any ticket, coupon or other document for use in the prize chit or money circulation scheme; or
(b)sells or distributes or offers or advertises for sale or distribution, or has in his possession for the purpose of sale or distribution any ticket, coupon or other document for use in the prize chit or money circulation scheme; or
(c)prints, publishes or distributes, or has in his possession for the purpose of publication or distribution—
(i)any advertisement of the prize chit or money circulation scheme; or
(ii)any list, whether complete or not, of members in the prize chit or money circulation scheme; or
(iii)any such matter descriptive of, or otherwise relating to, the prize chit or money circulation scheme, as is calculated to act as an inducement to persons to participate in that prize chit or money circulation scheme or any other prize chit or money circulation scheme; or
(d)brings, or invites any person to send, for the purpose of sale or distribution, any ticket, coupon or other document for use in a prize chit or money circulation scheme or any advertisement of such prize chit or money circulation scheme; or
(e)uses any premises, or causes or knowingly permits any premises to be used, for purposes connected with the promotion or conduct of the prize chit or money circulation scheme; or
(f)causes or procures or attempts to procure any person to do any of the above-mentioned acts,
shall be punishable with imprisonment for a term which may extend to two years, or with fine which may extend to three thousand rupees, or with both:Provided that in the absence of special and adequate reasons to the contrary to be mentioned in the judgment of the court, the imprisonment shall not be less than one year and the fine shall not be less than one thousand rupees.