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 2] [Entire Act]

State of Bihar - Subsection

Section 2(33) in The Bihar Prohibition And Excise Act, 2016

(33)"final product" means end product of a process along with such other by-product which a bottling plant, distillery, molasses manufactory or any other manufactory may generate as a result of a primary/secondary process and includes liquor, intoxicant,intoxicating drugs, spirit, molasses, ethanol, extra neutral spirit, and such other alcoholic substances.