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 28 in Andhra Pradesh Denatured Spirit and Denatured Spirituous Preparations Rules, 1971

28. Denatured spirit goods not to be sold except in prescribed containers bearing a label.

- Every bottle, jar, cask or other receptacle containing denatured spirit, methylated spirit, methyl alcohol and denatured spirit preparations received into and kept for storage or sale in the premises licensed under these Rules or possessed by a private person or institution permitted to be in possession of such spirit or methyl alcohol shall have affixed to it in a conspicuous manner a lable which should contain the picture of a full human skeleton of at least three inches in length extending from top to bottom of the lable with the following words printed in red on the right and left of the picture : "Poison not to be taken internally". Denatured Spirit Methylated Spirit Methyl Alcohol Spirit made in.....and bottled by..... The words "Poison not to be taken internally" shall be printed in red and bold letters in English, Telugu, Urdu and Hindi. In the case of denatured spirit preparations the labels to be affixed shall contain the words "Poison not to be taken internally."