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 1] [Section 93] [Entire Act]

State of Odisha - Subsection

Section 93(1) in The Bihar and Orissa Excise Act, 1915

(1)The following moneys namely:
(a)all excise revenue;
(b)any loss that may accrue when a grant has been taken under management by the Collector or transferred by him under Section 46; and
(c)all amounts due to the [State Government] [Substituted by A.L.O. for 1950, 'Provincial Government'.] by any person on account of any contract relating to the excise-revenue, may be recovered from the person primarily liable to pay the same, or from his surety (if any), by distress and sale of his movable property, or by the process prescribed for the [recovery of arrear of land revenue] [Substituted by Act No. 17 of 1980.].