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 2] [Entire Act]

State of Bihar - Subsection

Section 2(37) in The Bihar Prohibition And Excise Act, 2016

(37)"import" except the phrase"import into India" means to bring into the State of Bihar other wise than across a customs frontier as defined by the Central Government;