State of Andhra Pradesh - Act
Andhra Pradesh Excise (Grant of licence of selling by Shop and conditions of licence) Rules, 2019
ANDHRA PRADESH
India
India
Andhra Pradesh Excise (Grant of licence of selling by Shop and conditions of licence) Rules, 2019
Rule ANDHRA-PRADESH-EXCISE-GRANT-OF-LICENCE-OF-SELLING-BY-SHOP-AND-CONDITIONS-OF-LICENCE-RULES-2019 of 2019
- Published on 18 June 2012
- Commenced on 18 June 2012
- [This is the version of this document from 18 June 2012.]
- [Note: The original publication document is not available and this content could not be verified.]
1. Short title, extent, commencement and application.
2. Definitions.
3. Establishment of Shops.
- Subject to such directions, which the Government may issue in this regard from time to time, the Commissioner of Prohibition and Excise, having due regard to the requirement, public order, health, safety and other factors as he thinks fit, may fix the number of Shops to be established in a Village/Nagar Panchayat/ Municipality /Municipal Corporation.4. Application for Grant of Licence.
5. Grant of Licence.
- On application, the Commissioner of Prohibition and Excise shall grant Licence in form A-2 for sale of IMFL and FL in retail.Provided that no Shop Licence shall be issued in Scheduled Areas unless the Grama Shabha concerned gives its consent or is deemed to have given its consent to grant such licence to establish the Shop(s).Explanation: - For the purpose of this proviso, a Gram Sabha shall be deemed to have given its consent to establish the Shop(s) if it fails to indicate its consent or otherwise for establishment of the Shop(s) in the Village concerned within 15 days of seeking the same,6. Licence fee.
- The licence fee for the Shop licence in Form A-2 shall be Rs.1,000/- per annum, or part thereof.7. Period of the licence and commencement of business.
- Every licence shall be valid for twelve months commencing from 1st October, and ending on 30th September.Provided that licence holder shall commence his business from 1st October of the licence period or such other date as may be specified in the licence and shall keep the licensed premises open every day during the hours fixed till the expiry of the term of licence with sufficient stocks of liquor unless the closure of the Licensed premises is ordered by the competent authority for the period specified,8. Renewal of Licence.
- Subject to such directions as may be issued by the Government, the Licensing Authority may, on payment of annual licence fee, renew the Licence for a period not exceeding one year.9. Selection of Premises.
10. Transport permit.
- Transport permit may be issued authorizing movement of IMFL and FL within the State from the units of the Andhra Pradesh State Beverages Corporation Ltd., / Government Wholesale Depot or the Depot of any other Corporation owned by the State Government to the licensed premises. Such transport shall be governed by Andhra Pradesh Excise (Import, Export and Transport of IMFL and FL - Permits) Rules, 2005.11. Shifting of licensed premises.
- No change or alteration of the licensed premises shall be made nor the licensed premises shifted elsewhere except with the previous permission of the Commissioner of Prohibition and Excise.12. Hours of Business.
- The Licensee shall transact business from 10.00 AM to 9.00 PM only.13. Dry Days.
- The Licensed premises shall be closed and no business transacted on the following days declared as dry days:-14. Licensee not to stock Indian Made Foreign Liquor or Foreign Liquor at unauthorized place.
- The Licensee shall not stock IMFL and FL in any place other than the licensed premises. The Shop supervisor, the salesmen or any other person employed by the Corporation shall be held responsible for any IMFL and FL unauthorizedely kept outside or nearby the licensed premises.15. Indian Made Foreign Liquor or Foreign Liquor unfit for human consumption to be seized.
- It shall be competent for the inspecting officer, on finding any IMFL and FL unfit for use, substandard, adulterated or spurious or in respect of which it is believed that some substance has been admixed so as to make it unfit for consumption by any process or manner, to stop it from being sold and to seize the same forthwith and take necessary further action as per rules.The Shop supervisor, the salesmen or any other person employed by the Corporation of the Shop concerned shall be held responsible for dilution or brand mixing of liquor or otherwise rendering liquor unfit for human consumption.16. Indian Made Foreign Liquor and Foreign Liquor shall not be given or sold to certain persons.
17. Bottles for sale to carry labels.
- Every bottle of IMFL or FL in a licensed premises shall carry Excise Adhesive label or Hologram on the cap of the bottle in addition to the manufacturer's label as approved by the Commissioner of Prohibition and Excise.18. Maximum Retail Price.
19. Employment of servants.
- (i) No woman shall be employed in Retail Outlets.20. Licensee to maintain accounts.
21. Licensee to provide CC Cameras.
- The licensee shall provide required number of CC cameras in the Shop.22. Officers authorized to inspect premises.
- Any officer not below the rank of a Prohibition & Excise Sub - Inspector may enter and inspect the licensed premises during the working hours and inspect and verify all the accounts, registers and stocks. It shall be competent for such inspecting officer to take such samples as might be necessary, or to take charge of such records and registers as might be necessary. An inspection book in Form 1-1 with machine numbered pages shall be kept in the Shop for the use of the inspecting officers.23. Licensee to abide by the provisions of the Act etc.
- Every holder of the licence under these rules shall comply promptly with all orders or directions issued from time to time under the Act, and the rules and orders made there under and shall abide by all the conditions of the licence / permit.24. Existing Rules cease to operate.
- The A.P. Excise (Grant of licence of selling by Shop and conditions of licence) Rules, 2012 shall cease to operate on the commencement of these Rules.25. Removal of difficulties.
- If there is any doubt or dispute regarding the application or interpretation of any of these rules, the decision of the Commissioner of Prohibition and Excise thereon shall be final.Form A-lApplication for Grant of Licence for the privilege of selling by Shop(Rule 4)1. Name of the Applicant :
2. Address :
3. Serial Number of the Shop :
4. Village/Nagar Panchayat/
Municipality/MunicipalCorporation in which theShop is located5. Details of Premises to be licensed :
6. Details of payment of Licence fee:
I hereby declare that the particulars given above are true to the best of my knowledge and belief.I hereby, undertake to abide by the Rules and Licence Conditions prescribed under the Andhra Pradesh Excise Act, 1968.Place:Date:Signature of the ApplicantForm A-2(See Rule 5)Licence for sale of Indian Made Foreign Liquor and Foreign Liquor by ShopLicence is hereby granted and issued to________________________________________in respect of the privilege of sale of Indian Made Foreign Liquor and Foreign Liquor by Shop at the premises bearing D.No._____________________ for the period from_________________to____________.The details of the Shop and the conditions subject to which the licence is granted are as follows.(a)BoundariesLocality____________________Village/Town/City within the boundaries noted below.East:West:North:South:(b)Licence Conditions| SI. No | Date, Month And year | Opening Stock | Receipts | Issues | |||
| No. of Bottles | Quarts, Pints, Nips, Dips | No. of Bottle's | Quarts, Pints, Nips, Dips | No. of Bottle's | Quarts, Pints, Nips, Dips | ||
| 1 | 2 | 3 | 4 | 5 | 6 | 7 | 8 |
| Balance | No.of date of T.P. In respect of receipts Shownin col.5, 6 | Signature of the Licensee | Remark's |
| No. of Bottles | Quarts, Pints, Nips, Dips |
| Date | Item | Opening Stock | Receipts | Issues | |||||||||
| Quarts | Pints | Nips | Dips | Quarts | Pints | Nips | Dips | Quarts | Pints | Nips | Dips | ||
| 1 | 2 | 3 | 4 | 5 | 6 | 7 | 8 | 9 | 10 | 11 | 12 | 13 | 14 |
| Balance | Signature of the Licensee | |||
| Quarts_ Pints _Nips | Dips | |||
| 15 | 16 | 17 | 18 | 19 |