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 4] [Entire Act]

State of Andhra Pradesh - Subsection

Section 4(3) in Andhra Pradesh Denatured Spirit and Denatured Spirituous Preparations Rules, 1971

(3)No Denatured Spirituous preparations shall be manufactured except in accordance with the terms and conditions of a licence issued for the purpose under these rules.