Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 1 docs
State Of Gujarat vs Sudhir Mehta on 24 January, 1997

User Queries
[Section 102] [Complete Act]
Central Government Act
Section 102(2) in The Factories Act, 1948
(2) Where an order is made under sub- section (1), the occupier or manager of the factory, as the case may be, shall not be liable under this Act in respect of the continuation of the offence during the period or extended period, if any, allowed by the Court, but if, on the expiry of such period or extended period, as the case may be, the order of the Court has not been fully complied with, the occupier or manager, as the case may be, shall be deemed to have committed a further offence, and may be sentenced therefor by the Court to undergo imprisonment for a term which may extend to six months or to pay a fine which may extend to one hundred rupees for every day after such expiry on which the order has not been complied with, or both to undergo such imprisonment and to pay such fine, as aforesaid.