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 13] [Entire Act]

State of Tripura - Subsection

Section 13(ia) in The Bengal Excise Act, 1909

(ia)for the purpose of being used solely for the preparation of food for domestic consumption, and not-
(I)as an intoxicant, or
(II)for the preparation of any intoxicating article, or
(III)for the preparation of any article for sale, or