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 3] [Section 8] [Entire Act]

Bengal Presidency - Subsection

Section 8(1) in Bengal Excise Act, 1909

(1)In doing anything or taking any action under this Act,-
(a)the Collector shall be subject to the control of the Excise Commissioner and of the State Government and, in such matters as the State Government may direct, also of the Commissioner of the Division; and
(b)the Excise Commissioner shall be subject to the control of the State Government.