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 8] [Entire Act]

State of Andhra Pradesh - Subsection

Section 8(8) in THE ANDHRA PRADESH FISH FEED (QUALITY CONTROL) ACT, 2020

(8)If any person/firm, carrying out the Fish Feed Business Operations without any license immediately before commencement of this Act, the person/company/firm shall apply to the Licensing Authority within a period of four (4) months from the appointed date as prescribed.