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 Tripura - Subsection

Section 2(7) in The Bengal Excise Act, 1909

(7)"excisable article" means-
(a)any alcoholic liquor for human consumption ; or
(b)any intoxicating drugs :