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]

NCT Delhi - Section

Section 135 in The Delhi Excise Rules, 2010

135. Action when offender is not known.

- Liquor, animal, vehicle or other goods, in respect of which an offence has been committed and the offender is not known or cannot be found and intoxicants which are found unclaimed in railways, other transport and in the post office shall, when forwarded to the Excise Commissioner be dealt with under these rules.