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 26] [Entire Act]

State of Tripura - Subsection

Section 26(a) in Tripura Excise Rules, 1962

(a)a liquor shop should not be inaccessible consumers, but it should be in such a situation as to obtrude itself on the attention of the public or to render persons passing by subject to annoyance from persons drinking;