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 22] [Entire Act]

State of Telangana - Subsection

Section 22(a) in Telangana Excise Act, 1968

(a)rateably, [on the quantity or advalorem of any excisable article] [Substituted by Act No. 39 of 2006.] produced or manufactured in or issued from a distillery, brewery or manufactory or warehouse or imported into the State;