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 34] [Entire Act]

State of Tripura - Subsection

Section 34(2) in The Bengal Excise Act, 1909

(2)The Collector shall then forthwith submit the said list, as so revised, and the said objections and opinions, and his own opinion, to the Excise Commissioner.
(a)[Omitted]
(b)[Omitted]