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 396(3)] [Section 396] [Entire Act] Union of India - Subsection Section 396(3)(d) in The Central Excise Act, 1944 (d)in any other manner involving the successive operation over that period, in whatever order, of one or more computers and one or more combinations of computers,