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] [Entire Act]

State of Rajasthan - Subsection

Section 2(b) in The Rajasthan Excise Rules, 1956

(b)"Country liquor" means the substances for the time being declared by the Government as country liquor under sub-section (2) of section 4;