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 9] [Entire Act]

State of Odisha - Subsection

Section 9(2) in The Bihar and Orissa Excise Act, 1915

(2)Sub-section (1) shall not apply to any article which has been imported into [India] [Substituted by A.L.O., (3rd Amendment) 1951.] and was liable, on such importation, to duty under the Indian Tariff Act, 1894 or the Sea Custom Act, 1878, if -
(i)the duty as aforesaid has been paid, or
(ii)a bond has been executed for the payment of such duty.