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 Haryana - Section

Section 26A in The Punjab Labour Welfare Fund Act, 1965

26A. [ Penalty.

- Save as otherwise provided, any person, who contravenes any of the provisions of this Act or any rule made thereunder or who wilfully obstructs an Inspector in the exercise of his powers or discharge of his duties under this Act or any rule made thereunder or fails to produce for inspection on demand by an Inspector any registers, records or other documents maintained in pursuance of the provisions of this Act or the rules made thereunder or to supply to him on demand true copies of any such documents, shall, on conviction, be punished -
(a)for the first offence, with fine which may extend to five hundred rupees; and
(b)for a second or subsequent offences, with imprisonment for a term which may extend to three months or with fine which may extend to one thousand rupees or with both.