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 15] [Entire Act]

State of Andhra Pradesh - Subsection

Section 15(6) in A.P. Distillery (Manufacture of Ready To Drink Alcoholic Beverages) Rules, 2012

(6)Any other register prescribed by the Commissioner from time to time.Form - RTD 1Daily Account of Ready To Drink Alcoholic Beverage Produced
Date Brand of the ready to drink alcoholic beverage Batch No. No. of cases bottled Quantity bottled Quantity of Spirit used Manufacturing loss Percentage loss in Signature of the D.O Remarks
Strength 275ML BulkLts InPLs Bulk Lts
Form - RTD 2Application For Approval of Brand Label
1. Name of the applicant :  
2. Full Address :  
3. Details of license held :  
4. Brand name for which approval of label soughtfor :  
5. Size of the brand : :  
6. Details of payment of Label approval fee : :  
(a) Amount remitted : L
(b) Challan No. & Date : :  
(c) Name of Treasury : :  
7. Whether the same label has been approved inthe previous year, if so the details of reference No. & Date: :  
  : Signature of the applicant
.....................................................................................................................................................................................................................
Form - RTD 2ADeclaration (See Rule 7)
Date Vessel No Quantity of Spirit used in PLs Quantity of RTD declared in BLs Initial of the DO
         
         
Signature of the DistillerForm -RTD 3Transport Permit For Removal and Transportation of Ready To Drink Alcoholic Beverages From The Manufactory.Ready To Drink Alcoholic BeveragesT.P.No:___________________date______