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 2] [Entire Act]

State of Gujarat - Subsection

Section 2(10) in Gujarat Prohibition Act, 1949

(10)"denatured" means subjected to a process prescribed for the purpose of rendering unfit for human consumption;