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 3] [Section 2] [Entire Act]

State of Karnataka - Subsection

Section 2(18) in The Karnataka Excise Act, 1965

(18)"liquor" includes,-
(a)spirits of wine, denatured spirits, wine, beer, toddy and all liquids consisting of or containing alcohol [or wash] [Inserted by Act 1 of 1970 w.e.f. 23-12-1969]; and
(b)any other intoxicating substance, which the State Government may by notification, declare to be liquor for the purposes of this Act;