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 3] [Entire Act]

State of Assam - Section

Section 21 in The Assam Excise Act, 1910

21. Duty on excisable articles.

- An excise duty or a countervailing duty, as the case may be, at such rate or rates, as the State Government may direct, may be imposed, either generally or for any specified local area, on any excisable article-(a)imported; or(b)exported; or(c)transported; or(d)manufactured, cultivated or collected under any licence granted under Section 15; or(e)manufactured in any brewery or distillery licensed or established under Section 16 :Provided as follows :
(1)Duty shall not be so imposed on any article which has been imported into India and was liable on such importation to the payment of duty under the Indian Tariff Act, 1894 or the Sea Customs Act, 1878.
(2)Duty shall be imposed under this section at different rates according to the places to which an excisable article is to be removed for consumption, or according to the varying strength and quality of such Article.