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(2) in Andhra Pradesh Brewery Rules, 2006

(2)No application referred in subrule (1) shall be entertained unless the licensee remits the label approval fee of Rs. 2,00,000/- (Rupees two lakhs only) and the challan in support of the payment is produced with the application.