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 9] [Entire Act]

State of Rajasthan - Subsection

Section 9(3) in The Rajasthan Brewery Rules, 1972

(3)In renewing licences the Excise Commissioner shall keep due regard to the following:-
(a)any direction issued by the State Government on matter of excise or prohibition policy;
(b)any alteration of plant or building made by the brewer without the proper consent of the State Government; and
(c)contravention of any provision of the Act or the rules made thereunder.