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 1] [Section 20] [Entire Act]

State of Tamilnadu - Subsection

Section 20(b) in Tamil Nadu Prohibition Act, 1937

(b)[] [Clause (b) was omitted, and clauses (c) and (d) were relettered as clauses (b) and (c) respectively by section 4 of the Madras Prohibition (Second Amendment) Act, 1938 (Madras Act XVII of 1938).] licences to any institution to possess liquor and issue it to such of its members as hold permits under clause (a) ;[***] [The word ' and ' was omitted by section 4 (i) of the Madras Prohibition (Amendment) Act, 1948 (Madras Act XII of 1948).]