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 40A] [Entire Act]

State of Rajasthan - Subsection

Section 40A(6) in Rajasthan Excise Act, 1950

(6)The provisions of this section shall be without prejudice to any action that may be taken for the recovery of the arrears.