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 Bihar - Subsection

Section 2(a) in Bihar Power Alcohol Act, 1948

(a)"molasses" means the final residual by-product obtained in the manufacture of sugar at a factory as defined in clause (j) of Section 2 of the Bihar Sugar Factories Control Act, 1937 or otherwise;