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 Chattisgarh - Subsection

Section 8(7) in The C.G. Foreign Liquor Rules, 1996

(7)[Restriction regarding stocking and sale on certain licensees.] [Substituted by Notification No. (58)-B-1-111-98-CTD-V, dated 10-12-1999.] - FL 2, FL 3, FL 4, FL 4-A, FL 5 and FL 8 licensees shall be permitted to sell foreign liquor only from open bottles in glasses or pegs for consumption on the licensed premises and foreign liquor thus sold, shall not be removable therefrom. FL 2 licensees shall be permitted to sell beer only for consumption on the licensed premises.