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 3] [Entire Act]

State of Uttar Pradesh - Subsection

Section 3(3) in U.P. Licences for the Possession of Undenatured Spirit, Bhang and other Excisable Articles for Medicinal and Toilet Preparation Purpose Rules, 2019

(3)The Licencee in Form FL-49 shall be granted or renewed by the Excise Commissioner in favour of the Licensed manufacturing units of such approved Ayurvedic, Unani, Allopathic and Homoeopathic medicinal and/or toilet preparations which contain alcohol or Bhang and/or other excisable articles as a necessary ingeredient or which contain self-generated alcohol on payment of Rs 5000 for a financial year or any part thereof.