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] [Entire Act]

State of Puducherry - Section

Section 39 in Pondicherry Excise Act, 1970

39. Presumption as to commission of offence in certain cases.

- In prosecutions under section 31 or section 33, it shall be presumed, until the contrary is proved, that the accused person has committed the offence punishable under that section in respect of;
(a)any intoxicant; or
(b)any still, utensil, implement or apparatus whatsoever in the manufacture of any intoxicant other than toddy ; or
(c)any materials which have undergone any process towards the manufacture of an intoxicant or from which an intoxicant has been manufactured for the possession of which he is unable to account satisfactorily.