Section 560(6) in Rules under the United Provinces Excise Act, 1910
(6)(a)For the due observance of the conditions of his licence, the licensee shall deposit security, either in cash, Government Promissory notes or in such other form as the Collector may approve, of an amount equal to l/12th (one-twelfth) of the amount tendered for the shop by the licensee.(b)Licence for vend shall be granted in Form C.L. 10-A. The licensee shall be bound by the conditions of this licence.