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 Maharashtra - Section

Section 37 in The Shree Shanaishwar Devasthan Trust (Shingnapur) Act, 2018

37. Penalty for wrongful withholding of property belonging to Devasthan Trust.

- Any person who,-
(a)having in possession, custody or control of any property, document or books of accounts belonging to the Devasthan Trust , the management and control of which has been regulated under the provisions of this Act or the rules framed thereunder, wrongfully withholds such property or documents or books of accounts from the Devasthan Trust or any other person duly authorised by the Government or the Committee to inspect or call for the same; or
(b)wrongfully obtains possession of, or retains any property, document or books of accounts of Devasthan Trust or wilfully withholds or fails to furnish or to deliver to the Committee or any other person authorised by it in this behalf; or
(c)wrongfully removes, destroys or mutilates property, documents or books of accounts of the Devasthan Trust, shall, on conviction, be punishable with imprisonment for a term which may extend to one year, and with fine, which may extend to ten thousand rupees.