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 212] [Entire Act] State of Tripura - Subsection Section 212(iii) in Tripura Excise Rules, 1962 (iii)that in case of export of denatured spirit to other States the firm shall observe the rules in force in that State ;