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 42(1)] [Section 42] [Entire Act]

State of West Bengal - Subsection

Section 42(1)(c) in The Bengal Money-Lenders Act, 1940

(c)a body corporate, any director or officer of such body who is knowingly and wilfully a party to such default or contravention, or