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 1] [Section 2] [Entire Act]

State of Madhya Pradesh - Subsection

Section 2(5) in The M.P. Excise Act, 1915

(5)"denatured" means rendered unfit for human consumption in such manner as may be prescribed by the Government in this behalf;