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 Rajasthan - Section

Section 5 in The Rajasthan Excise Rules, 1956

5. Import to be subject to the rules of the exporting State.

- All imports of country liquor shall be subject to such rules as may be in force in the State or District from which the liquor is to be obtained.