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 47A] [Entire Act] State of Telangana - Subsection Section 47A(1) in Telangana Excise Act, 1968 (1)Any person who is reasonably suspected of having committed an offence [falling under section 38] may apply to the Commissioner for compounding the offence before he is convicted.