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 2] [Section 2] [Entire Act]

NCT Delhi - Subsection

Section 2(47) in The Delhi Excise Act, 2009

(47)"major and minor offences"
(a)major offences mean -
(i)adulteration;
(ii)sale of non-duty paid liquor, (NDPL);
(iii)illicit manufacture, possession, transport, transit and sale of liquor;
(iv)rendering denatured spirit fit for human consumption;
(v)mixing noxious substance with liquor;
(vi)tampering with sealed bottles;
(vii)sale to minor.
(b)the remaining offences under this Act shall be minor offences;