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 12(3)] [Section 12] [Entire Act] State of Goa - Subsection Section 12(3)(c) in The Goa, Daman and Diu (Excise Duty) Rules, 1964 (c)a receipt of challan for having paid in the Government Treasury the duty in respect of liquor to be exported.