Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 16(3)] [Section 16] [Entire Act] State of Madhya Pradesh - Subsection Section 16(3)(a) in The M.P. Excise Act, 1915 (a)which is in the possession of any common carrier or warehouseman as such [x x x] [Omitted by M.P. Act No. 19 of 1964.].