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 21] [Entire Act]

State of Telangana - Subsection

Section 21(2) in Telangana State Industrial Project Approval and Self Certification System (Ts-Ipass) Act, 2014

(2)Notwithstanding anything contained in sub-section (1), where an offence under this Act has been committed with the consent or connivance of, or that commission of the offence is attributable to any neglect on the part of any Director, Manager, Secretary or other Officer, such Director, Manager, Secretary or other officer shall also be deemed to be guilty, of that offence and shall be liable to be proceeded against and punished accordingly.Explanation. - For the purpose of this section:-
(a)"Company" means any "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.