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 23] [Section 2] [Entire Act]

State of Rajasthan - Subsection

Section 2(b) in Rajasthan Prevention of Anti-Social Activities Act, 2006

(b)"boot-legger" means a person who habitually distills, manufactures, stores, transports, imports, exports, sells or distributes any liquor,intoxicating drug or other intoxicant in contravention of any provision of the Rajasthan Excise Act, 1950 (Act No. 2 of 1950) and the rules and orders made thereunder, or of any other law for the time being in force or who knowingly expends or applies any money or supplies any animal, vehicles, vessel or other conveyance or any receptacle or any other material whatsoever in furtherance or support of the doing of any of the things described above by or through any other person, or who abets in any other manner the doing of any such thing;