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 Bihar - Subsection

Section 2(11) in The Bihar Prohibition And Excise Act, 2016

(11)"to bottle" means to transfer liquor from a cask or other vessel to a bottleor any other receptacle for the purpose of sale, whether any process of rectification be employed or not; and includes re-bottling;