Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 258(15)] [Section 258] [Entire Act] State of Tripura - Subsection Section 258(15)(vi) in Tripura Excise Rules, 1962 (vi)That he remove the bottled preparations to the store room for finished preparation in the warehouse immediately after bottling and labelling, etc.