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 16] [Entire Act]

State of Nagaland - Subsection

Section 16(2) in The Nagaland Excise Act, 1967

(2)Nothing in sub-section (1) shall apply to-
(a)any foreign liquor other than denatured spirit in the possession of any common carrier or warehouseman, as such, or
(b)any foreign liquor lawfully procured by, and in the possession of any person for his own bona fide private consumption and not for sale.