Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 10 docs - [View All]
Maya Chandra And Ors. vs The Inspector, Minimum Wages ... on 5 June, 1978
Hari Charan Singh Dugal And Ors. vs State Of Bihar on 26 March, 1987
Rasheed A. Maskati And Others vs M. Abbas Ali Hussaini And Another on 18 January, 1990
Shri Champavati Yantramag ... vs State Of Maharashtra And Ors. Etc. ... on 21 April, 1993
Indian Labour Organisation & Ors. vs D.H. Deshmukh, Presiding ... on 13 August, 1996

Loading...
User Queries
[Complete Act]
Central Government Act
Section 22C in The Minimum Wages Act, 1948
22C. Offences by companies.-
(1) If the person committing any offence under this Act is a company, every person who at the time the offence was committed, was incharge of, and was responsible to, the company for the conduct of the business of the company as well as the company shall be deemed to be guilty of the offence and shall be liable to be proceeded against and punished accordingly: Provided that nothing contained in this sub- section shall render any such person liable to any punishment provided in this Act if he proves that the offence was committed without his knowledge or that he exercised all due diligence to prevent the commission of such offence.
(2) Notwithstanding anything contained in sub- section (1), where an offence under this Act has been committed by a company and it is proved that the offence has been committed with the consent or connivance of, or is attributable to any neglect on the part of, any director, manager, secretary or other officer of the company, such director, manager, secretary or other officer of the company shall also be deemed to be guilty of that offence and shall be liable to be proceeded against and punished accordingly. Explanation.-- For the purposes 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.