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 89] [Entire Act]

State of Tripura - Subsection

Section 89(1) in The Bengal Excise Act, 1909

(1)The following moneys, namely,-
(a)all excise-revenue;
(b)any loss that may accrue when a grant has been taken under management by the Collector or transferred by him under Section 45 ; and
(c)all amounts due to the Government by any person on account of any contract relating to the excise-revenue,
may be recovered from the person primarily liable to pay the same,or from his surety (if any), by distress and sale of his movable property, or by the process prescribed for the recovery of arrears of revenue.