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 2] [Section 90] [Entire Act]

State of Jharkhand - Subsection

Section 90(9) in Bihar Excise Act, 1915

(9)for prescribing the restrictions under which or the conditions on which any licence, permit or pass may be granted, and in particular, and without prejudice to the generality of this provision, may make rules for-
(i)prohibiting the admixture with any intoxicant or any article deemed to be noxious or objectionable,
(ii)regulating or prohibiting the reduction of liquor by a licenced manufacturer or licenced vendor from a higher to a lower strength,
(iii)prescribing the nature and regulating the arrangement of the premises in which any intoxicant may be sold, and prescribing the notices to be exposed at such premises,
(iv)prohibiting or regulating the employment by the licencee of any person or class of persons to assist him in his business,
(v)prohibiting the sale of any intoxicant except for cash,
(vi)prescribing the days and hours during which any licenced premises may or may not be kept open, and providing for the closing of such premises on special occasions,
(vii)prescribing the accounts to be maintained and the returns to be submitted by licensees, and
(viii)regulating the transfer of licences;