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 3] [Entire Act]

State of Jharkhand - Subsection

Section 3(6) in The Bihar Prohibition Act, 1938

(6)Import-Import" means-
(a)to bring into any local area in which this Act is in force from any other local area in the Province of Bihar in which this Act is not in force, or
(b)to bring into the Province of Bihar;