[Cites 0, Cited by 0]
[Entire Act]
NCT Delhi - Section
Section 32 in The Delhi Excise Rules, 2010
32. Class of licences and authorities to grant and renew licences.
| Sl. No. | Form | Details of Licences | Authority empowered to grant | Authority empowered to renew |
| 1 | L-1 | Wholesale vend of Indian liquor | Deputy Commissioner | Not renewable |
| 2 | L-1F | Wholesale vend of Foreign Liquor | Deputy Commissioner | Not renewable |
| 3 | L-2 | Wholesale vend of Draught Beer | Deputy Commissioner | Not renewable |
| 4 | L-3 | Wholesale vend of Country Liquor | Deputy Commissioner | Not renewable |
| 5 | L-4 | Wholesale vend of Rectified Spirit. | Deputy Commissioner | Deputy Commissioner |
| 6 | L-5 | Wholesale vend of Denatured Spirit including Special DenaturedSpirit | Deputy Commissioner | Deputy Commissioner |
| 7 | L-6 | Retail vend of Indian Liquor public sector | Deputy Commissioner | Deputy Commissioner |
| 8 | L-6FG | Retail vend of Foreign Liquor in public sector to the holderof licence in Form L-6. | Deputy Commissioner | Deputy Commissioner |
| 9 | L-6FE | Retail vend of Foreign Liquor in public sector. | Deputy Commissioner | Deputy Commissioner |
| 10 | L-7 | Retail vend of Indian Liquor in private sector | Deputy Commissioner | Deputy Commissioner |
| 11 | L-7FG | Retail vend of Foreign Liquor in private sector to the holderof licence in Form L-7. | Deputy Commissioner | Deputy Commissioner |
| 12 | L-7FE | Retail vend of Foreign Liquor in private sector | Deputy Commissioner | Deputy Commissioner |
| [13 [[Substitution by Notification No. F.10(1)/Fin.(Rev-I)/12-13/DS 111/498, dated 4th July, 2012, for Serial No. 13 and entries thereof (w.e.f. 4-7-2012). Serial No. 13, before substitution, stood as under."13 L-8 Retail vend of Country Liquor in public sector Deputy Commissioner Deputy Commissioner"]] | L-8 [[Substitution by Notification No. F.10(1)/Fin.(Rev-I)/12-13/DS 111/498, dated 4th July, 2012, for Serial No. 13 and entries thereof (w.e.f. 4-7-2012). Serial No. 13, before substitution, stood as under."13 L-8 Retail vend of Country Liquor in public sector Deputy Commissioner Deputy Commissioner"]] | Retail vend of Country Liquor and Delhi Medium Liquor (60degrees)in public sector [[Substitution by Notification No. F.10(1)/Fin.(Rev-I)/12-13/DS 111/498, dated 4th July, 2012, for Serial No. 13 and entries thereof (w.e.f. 4-7-2012). Serial No. 13, before substitution, stood as under."13 L-8 Retail vend of Country Liquor in public sector Deputy Commissioner Deputy Commissioner"]] | Deputy Commissioner [[Substitution by Notification No. F.10(1)/Fin.(Rev-I)/12-13/DS 111/498, dated 4th July, 2012, for Serial No. 13 and entries thereof (w.e.f. 4-7-2012). Serial No. 13, before substitution, stood as under."13 L-8 Retail vend of Country Liquor in public sector Deputy Commissioner Deputy Commissioner"]] | Deputy Commissioner [[Substitution by Notification No. F.10(1)/Fin.(Rev-I)/12-13/DS 111/498, dated 4th July, 2012, for Serial No. 13 and entries thereof (w.e.f. 4-7-2012). Serial No. 13, before substitution, stood as under."13 L-8 Retail vend of Country Liquor in public sector Deputy Commissioner Deputy Commissioner"]] |
| 14 | L-9 | Retail vend of Indian Liquor to holders of licence in FormL-1. | Deputy Commissioner | Deputy Commissioner |
| 15 | L-10 | [Retail vend of Indian Liquor and Foreign Liquor in ShoppingMalls and Shopping Complex at Airport] [Substitution by Notification No. F.12(17)/Fin(Rev-I)/2011-12/DS 111/1421, dated 7th December, 2011, for "Retail vend of Indian Liquor and Foreign Liquor in Shopping Malls" (w.e.f. 7-12-2011).] | Deputy Commissioner | Deputy Commissioner |
| 16 | L-11 | Retail vend of Beer, manufactured by Microbrewery. | Deputy Commissioner | Deputy Commissioner |
| 17 | L-12 | Retail vend of Beer and Wine in departmental Store. | Deputy Commissioner | Deputy Commissioner |
| 18 | L-12F | Retail vend of Foreign Beer and Wine in Departmental Store tothe holder of licence in Form L-12. | Deputy Commissioner | Deputy Commissioner |
| 19 | L-13 | Retail vend of Indian Liquor for home delivery | Deputy Commissioner | Deputy Commissioner |
| 20 | L-13F | Retail vend of Foreign Liquor for home delivery to the holdersof licence in Form L-13. | Deputy Commissioner | Deputy Commissioner |
| [21 [[Substitution by Notification No. F.10(1)/Fin.(Rev-I)/12-13/DS 111/498, dated 4th July, 2012, for Serial No. 21 and entries thereof (w.e.f. 4-7-2012). Serial No. 21, before substitution, stood as under:"21 L-14 Retail vend of economy Indian Liquor and Beer to holder of licence in Form L-8 Deputy Commissioner Deputy Commissioner".]] | L-14 [[Substitution by Notification No. F.10(1)/Fin.(Rev-I)/12-13/DS 111/498, dated 4th July, 2012, for Serial No. 21 and entries thereof (w.e.f. 4-7-2012). Serial No. 21, before substitution, stood as under:"21 L-14 Retail vend of economy Indian Liquor and Beer to holder of licence in Form L-8 Deputy Commissioner Deputy Commissioner".]] | Retail vend of Delhi Economy Liquor (75 degrees) and beer toholder of licence in Form L-8 [[Substitution by Notification No. F.10(1)/Fin.(Rev-I)/12-13/DS 111/498, dated 4th July, 2012, for Serial No. 21 and entries thereof (w.e.f. 4-7-2012). Serial No. 21, before substitution, stood as under:"21 L-14 Retail vend of economy Indian Liquor and Beer to holder of licence in Form L-8 Deputy Commissioner Deputy Commissioner".]] | Deputy Commissioner [[Substitution by Notification No. F.10(1)/Fin.(Rev-I)/12-13/DS 111/498, dated 4th July, 2012, for Serial No. 21 and entries thereof (w.e.f. 4-7-2012). Serial No. 21, before substitution, stood as under:"21 L-14 Retail vend of economy Indian Liquor and Beer to holder of licence in Form L-8 Deputy Commissioner Deputy Commissioner".]] | Deputy Commissioner] [[Substitution by Notification No. F.10(1)/Fin.(Rev-I)/12-13/DS 111/498, dated 4th July, 2012, for Serial No. 21 and entries thereof (w.e.f. 4-7-2012). Serial No. 21, before substitution, stood as under:"21 L-14 Retail vend of economy Indian Liquor and Beer to holder of licence in Form L-8 Deputy Commissioner Deputy Commissioner".]] |
| 22 | L-15 | Service of Indian Liquor in a hotel[or guest house] [Inserted by Notification No. F.10(12)/Fin(Rev-I)/2010-11/DS 11/111, dated 21st March, 2011.]toresidents in their rooms | Deputy Commissioner | Deputy Commissioner |
| 23 | L-15F | Service of Foreign Liquor in a hotel 2[or guest house] toresidents in their rooms, to the holder of licence in Form L-15. | Deputy Commissioner | Deputy Commissioner |
| 24 | L-16 | Service of Indian Liquor in a bar/restaurant attached to ahotel | Deputy Commissioner | Deputy Commissioner |
| 25 | L-16F | Service of Foreign Liquor in a bar/restaurant attached to ahotel to the holder of licence in Form L-16. | Deputy Commissioner | Deputy Commissioner |
| 26 | L-17 | Service of Indian Liquor in independent restaurant | Deputy Commissioner | Deputy Commissioner |
| 27 | L-17F | Service of Foreign Liquor in independent restaurant to theholder of licence in Form L-17. | Deputy Commissioner | Deputy Commissioner |
| 28 | L-18 | Service of Indian wine, beer and alcopop in independentrestaurant | Deputy Commissioner | Deputy Commissioner |
| [28A [Inserted by Notification No. F.10(3)/Fin.(Rev-I)/2013-14/DSVI/593, dated 5th August, 2013 (w.e.f. 5-8-2013)] | L-18A [Inserted by Notification No. F.10(3)/Fin.(Rev-I)/2013-14/DSVI/593, dated 5th August, 2013 (w.e.f. 5-8-2013)] | Service of Indian beer/alcopops in a independent restaurant [Inserted by Notification No. F.10(3)/Fin.(Rev-I)/2013-14/DSVI/593, dated 5th August, 2013 (w.e.f. 5-8-2013)] | Deputy Commissioner [Inserted by Notification No. F.10(3)/Fin.(Rev-I)/2013-14/DSVI/593, dated 5th August, 2013 (w.e.f. 5-8-2013)] | Deputy Commissioner] [Inserted by Notification No. F.10(3)/Fin.(Rev-I)/2013-14/DSVI/593, dated 5th August, 2013 (w.e.f. 5-8-2013)] |
| 28B. [ [Inserted by Notification No. F.10(3)/Fin.(Rev-I)/2013-14/DSVI/593, dated 5th August, 2013 (w.e.f. 5-8-2013)] | L-18 AF [Inserted by Notification No. F.10(3)/Fin.(Rev-I)/2013-14/DSVI/593, dated 5th August, 2013 (w.e.f. 5-8-2013)] | Service of Foreign beer/acopops in a independent restaurant [Inserted by Notification No. F.10(3)/Fin.(Rev-I)/2013-14/DSVI/593, dated 5th August, 2013 (w.e.f. 5-8-2013)] | Deputy Commissioner [Inserted by Notification No. F.10(3)/Fin.(Rev-I)/2013-14/DSVI/593, dated 5th August, 2013 (w.e.f. 5-8-2013)] | Deputy Commissione] [Inserted by Notification No. F.10(3)/Fin.(Rev-I)/2013-14/DSVI/593, dated 5th August, 2013 (w.e.f. 5-8-2013)] |
| 29 | L-18F | Service of Foreign wine, beer and alcopop in independentrestaurant to the holder of licence in Form L-18 | Deputy Commissioner | Deputy Commissioner |
| 30 | L-19 | Round the clock service of Indian Liquor in independentrestaurant located either in arrival or departure area ofInternational Airport. | Deputy Commissioner | Deputy Commissioner |
| 31 | L-19F | Round the clock service of Foreign Liquor in independentrestaurant located either in arrival or departure area ofInternational Airport to the holder of licence in Form L-19. | Deputy Commissioner | Deputy Commissioner |
| 32 | L-20 | Service of Indian Liquor in a bar/dining car in a luxurytrain. | Deputy Commissioner | Deputy Commissioner |
| 33 | L-20F | Service of Foreign Liquor in a bar/dining car in a luxurytrain to the holder of licence in Form L-21. | Deputy Commissioner | Deputy Commissioner |
| 34 | L-21 | Round the clock service/sale of Indian Liquor in a barattached to a hotel located either in arrival or departure areaof International Airport | Deputy Commissioner | Deputy Commissioner |
| 35 | L-21F | Round the clock service/sale of Foreign Liquor in a barattached to a hotel located either in arrival or departure areaof International Airport to the holder of licence in Form L-22 | Deputy Commissioner | Deputy Commissioner |
| 36 | L-22 | Retail vend of Indian Liquor in duty free shop for consumption"off" the premises located at departure Lounge ofInternational Airport | Deputy Commissioner | Deputy Commissioner |
| 37 | L-23 | Retail vend of Indian Liquor in military canteen | Deputy Commissioner | Deputy Commissioner |
| 38 | L-23F | Retail vend of Foreign Liquor in military canteen to theholder of licence in Form L-23. | Deputy Commissioner | Deputy Commissioner |
| 39 | L-24 | Retail vend of Medicated Wine | Deputy Commissioner | Deputy Commissioner |
| 40 | L-25 | Retail vend of Denatured Spirit including Special DenaturedSpirit | Deputy Commissioner | Deputy Commissioner |
| 41 | L-26 | Retail vend of Rectified Spirit | Deputy Commissioner | Deputy Commissioner |
| 42 | L-27 | Retail vend of Bhang | Deputy Commissioner | Deputy Commissioner |
| 43 | L-28 | Service of Indian Liquor in a club | Deputy Commissioner | Deputy Commissioner |
| 44 | L-28F | Service of Foreign Liquor in a club to the holder of licencein | Deputy Commissioner | Deputy Commissioner |
| Form L-30. | ||||
| 45 | L-29 | Service of Indian Liquor at a club/mess whose membership isexclusively for Government servants, retired Government servants,including members of armed forces, serving or retired and theclub/mess is not run on commercial lines | Deputy Commissioner | Deputy Commissioner |
| 46 | L-29F | Service of Foreign Liquor at a club/mess whose membership isexclusively for Government servants, retired Government servantsand the club/mess is not run on commercial lines to the holder oflicence in Form L-31. | Deputy Commissioner | Deputy Commissioner |
| 47 | L-30 | Licence for possession of liquor at home in excess ofindividual possession limit. | Deputy Commissioner | Assistant Commissioner |
| 48 | L-31 | Licence for Warehouse for storage of Indian Liquor | Excise Commissioner | Not renewable |
| 49 | L-32 | Licence for Warehouse for storage of Foreign Liquor | Excise Commissioner | Not renewable |
| 50 | L-33 | Licence for Warehouse for storage of Country Liquor | Excise Commissioner | Not renewable |
| 51 | L-34 | Licence for Warehouse for the storage of denatured spirit | Excise Commissioner | Excise Commissioner |
| 52 | L-35 | Licence for Ware house for the storage of rectified spirit | Excise Commissioner | Excise Commissioner |
| 53 | L-36 | Licence to a registered medical practitioner, achemist/druggist for sale of Intoxicating SpirituousPreparations. | Deputy Commissioner | Deputy Commissioner |
| 54 | L-37 | Licence for Hotel Management Institutes for keeping liquor forthe purpose of training | Deputy Commissioner | Deputy Commissioner |