Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 18(2)] [Section 18] [Entire Act] State of Bihar - Subsection Section 18(2)(f) in Bihar Excise Act, 1915 (f)tari intended to be used solely for the preparation of food for domestic consumption and not-(i)as an intoxicant, or(ii)for the preparation of any intoxicating article, or(iii)for the preparation of any article for sale, or