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 2] [Entire Act]

State of Telangana - Subsection

Section 2(9) in Telangana Excise Act, 1968

(9)[ "excisable article" means any alcoholic liquor for human consumption; or any intoxicating drug] [Substituted by Act No.20 of 1994.];