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 40A(1)] [Section 40A] [Entire Act] State of Rajasthan - Subsection Section 40A(1)(b) in Rajasthan Excise Act, 1950 (b)any person who holds or may subsequently hold any money for or on account of such defaulter,