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 Gujarat - Subsection

Section 2(25) in Gujarat Prohibition Act, 1949

(25)"manufacture" includes-
(a)every process whether natural or artificial by which any liquor or intoxicating drug is produced, prepared or blended and also re-distillation and every process for the [rectification, flavouring, or colouring of liquor or intoxicating drug] [These words were substituted for the words 'rectification of liquor' by Bombay 22 of 1960, Section 2(j).] but does not include flavouring, blending or colouring of liquor or intoxicating drug lawfully possessed for private consumption; and
(b)every process of producing and drawing of toddy from trees;