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 1] [Section 3] [Entire Act]

State of Assam - Subsection

Section 3(12) in The Assam Excise Act, 1910

(12)"Import" (except in the phrase import into into India) means to bring into the territories to which this Act applies otherwise than across a custom frontier as defined by the Central Government.(12-a) "Intoxicant" means any liquor or intoxicating drug.