Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 67C(1)] [Section 67C] [Entire Act] State of Kerala - Subsection Section 67C(1)(c) in Abkari Act, 1 of 1077 (c)is given a reasonable opportunity of being heard in the matter.