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 Goa - Subsection

Section 2(d) in The Goa Excise Duty Act, 1964

(d)"denatured" means effectually and permanently rendered unfit for human consumption;
(dd)[ "Chief Secretary" means Chief Secretary to the Government of Goa [* * *] [Inserted by the Amendment Act 10 of 1976.].]