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 5 in RIICO Industrial Areas (Prevention of Unauthorised Development and Encroachment) Act, 1999

5. Offense by Companies.

(1)If the person committing an offense under this Act is a company, every person, who at the time the offense was committed was incharge 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 the guilty of the offense and shall be liable to the proceeded against and punished accordingly:Provided that nothing contained in this sub-section shall render any such person liable to any punishment provided in this Act, if he proves that the offense was committed without his knowledge or that he exercised all due diligence to prevent the commission of such offense.
(2)Notwithstanding anything contained in sub-section (1) where an offense under this Act has been committed by a company and it is proved that the offense has been committed with the consent or connivance 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 be liable to be proceeded against and 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.