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 21] [Entire Act]

State of Andhra Pradesh - Subsection

Section 21(2) in Andhra Pradesh Excise (Lease of right of selling by shop and conditions of licenses) Rules, 2005

(2)The Commissioner of Proh.& Excise may permit the APBCL [or a holder of a Distillery Brewery licence under the Act] [Added as per G.O.Ms.No.598,Rev (Ex-II),date 26.5.2006.] or a holder of a Distillery/Brewery licence under the Act to open the outlets for the sale of IMFL and FL in any where in the state whenever he deems necessary in public interest.