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] [Section 80] [Entire Act]

State of Maharashtra - Subsection

Section 80(b) in The Maharashtra Non-Trading Corporations Act, 1959

(b)to send a copy of the account to the Registrar or to make a return to him of the holding of the meetings under sub-section (2) of that section, he shall, on conviction, be punished with fine which may extend to one hundred rupees in respect of each such failure.