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 6] [Entire Act]

State of Karnataka - Subsection

Section 6(1) in The Karnataka Excise Act, 1965

(1)The State Government may appoint [Inspectors of Excise and Sub - Inspectors of Excise] [Substituted by Act 1 of 1971 w.e.f. 7-8-1970] to exercise the powers and to perform the duties in connection with detection, investigation and trail of offences under this Act.