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 40] [Entire Act]

State of Odisha - Subsection

Section 40(d) in The Orissa Prohibition Act, 1956

(d)licences to a person in charge of a restaurant car attached to a railway train or to a person in charge of a railway refreshment room to possess liquor and serve it to bona fide travellers;