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] [Entire Act]

State of Andhra Pradesh - Section

Section 14 in Andhra Pradesh Excise (Grant of licence of selling by shop and conditions of licence) Rules, 2012

14. Signature in the Register.

- Every applicant, who has been selected for the grant of licence, shall sign his name or affix his thumb-impression against the relevant entry in the register maintained for the purpose. The District Collector shall also obtain the signatures of [reserve applicants selected under Rule 12(8)(dd) and the remaining applicants in separate registers maintained for the purpose] [Substituted 'all the applicants in a separate register maintained for the purpose' by Notification G.O.Ms.No. 112, dated 22.3.2017 (w.e.f. 18.6.2012)].