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 2(12)] [Section 2] [Entire Act]

State of Madhya Pradesh - Subsection

Section 2(12)(iv) in The M.P. Excise Act, 1915

(iv)[ any other intoxicating or narcotic substance which the State Government may, by notification, declare to be an intoxicating drug not being narcotic drug as defined in the Narcotic Drugs and Psychotropic Substances Act, 1985 (No. 61 of 1985);] [Substituted by M.P. Act No. 5 of 1986.]