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(2)] [Section 15] [Entire Act]

State of Chattisgarh - Subsection

Section 15(2)(c) in The C.G. Foreign Liquor Rules, 1996

(c)After the receipt of permission from the Excise Commissioner under clause (a) above, the officer-in-charge of the D-l licence shall issue the transport permit after following the procedure as laid down in sub-rule (4) or (5), as the case may be, of Rule 14, in Form FL 14 or FL 15.