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 41] [Entire Act]

State of Karnataka - Section

Section 40 in The Karnataka Excise Act, 1965

40. Presumption as to commission of offence in certain cases.

- In prosecutions under section 32 and section 34, it shall be presumed, until the contrary is proved, that the accused person has committed the offence punishable under that section in respect of,-
(a)any intoxicant; or
(b)any still, utensil, implement or apparatus whatsoever in the manufacture of any intoxicant other than toddy; or
(c)any material which have undergone any process towards the manufacture of an intoxicant or from which an intoxicant has been manufactured,
for the possession of which he is unable to account satisfactorily.