Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 498] [Entire Act] State of Assam - Subsection Section 498(c) in The Assam Excise Rules, 2016 (c)"Draught Beer" means fresh beer contained in a keg not having more than 5 percent volume by volume (v/v) alcoholic content.