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 9] [Entire Act]

State of Jharkhand - Subsection

Section 9(1) in Bihar Excise Act, 1915

(1)No intoxicant shall be imported unless-
(a)the [State] [Substituted by ALO.] Government has given permission, either general or special, for its import.
(b)such conditions (if any) as the [State] [Substituted by ALO.] Government may impose have been satisfied; and
(c)the duty (if any) payable under Chapter V has been paid or a bond has been executed for the payment thereof.