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 Karnataka - Subsection

Section 2(37) in The Karnataka Prohibition Act, 1961

(37)“to tap” means to prepare any part of a tree or to use any means for the purpose of causing juice to exude from the tree;