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 2(15)] [Section 2] [Entire Act] State of Odisha - Subsection Section 2(15)(iii) in The Bihar and Orissa Excise Act, 1915 (iii)every process for the rectification, flavouring, blending, or colouring of liquor, or for the reduction of liquor for sale;