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 33] [Entire Act]

State of Andhra Pradesh - Subsection

Section 33(1) in Andhra Pradesh Brewery Rules, 2006

(1)No Beer manufactured or stored otherwise than that under bond shall be removed unless the Excise duty as specified in Rule 9 (a) (if not reduced or exempted by an order of competent authority) as specified by Commissioner from time to time has been paid by the Licensee before such removal.