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 53] [Entire Act]

Bengal Presidency - Subsection

Section 53(2) in Bengal Excise Act, 1909

(2)If any person not employed as aforesaid consumes any such [intoxicant] [Substituted by paragraph 3 of, and Schedule IV to, the Government of India (Adaptation of Indian Laws) Order, 1937 for the words excisable article.] on such premises, he shall be liable to [imprisonment for a term which may extend to three months or to fine which may extend to one thousand rupees or to both.] [Substituted by section 38(2) of the Bengal Excise (Amendment) Act, 1965 (West Bengal Act 39 of 1965) for the words fine which may extend to two hundred rupeeSection]