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 15(1)] [Section 15] [Entire Act] State of Tripura - Subsection Section 15(1)(c) in The Bengal Excise Act, 1909 (c)establish, or authorise the establishment of, warehouses, wherein any intoxicant may be deposited and kept without payment of duty; and