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 12] [Entire Act]

Union of India - Section

Section 6 in The Medicinal And Toilet Preparations (Excise Duties) Act, 1955

6. Certain operations to be subject to licences .-(1) The Central Government may, by notification in the Official Gazette, provide that from such date as may be specified in the notification, no person shall engage in the production or manufacture of any dutiable goods or of any specified component parts or ingredients of such goods or of specified containers of such goods or of labels of such containers except under the authority and in accordance with the terms and conditions of a licence granted under this Act.

(2)Every licence under sub-section (1) shall be granted for such area, if any, for such period subject to such restrictions and conditions, and in such form and containing such particulars as may be prescribed.