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 16] [Entire Act]

State of Madhya Pradesh - Subsection

Section 16(3) in The M.P. Excise Act, 1915

(3)Sub-section (2) shall not apply to any foreign liquor-
(a)which is in the possession of any common carrier or warehouseman as such [x x x] [Omitted by M.P. Act No. 19 of 1964.].
(b)[x x x] [Omitted by M.P. Act No. 19 of 1964.]