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] [Entire Act]

State of Bihar - Section

Section 21 in The Bihar Excise (Settlement of Licences for retail sale of Country/Spiced country liquor) Rules, 2004

21. Bar to the defaulter auction-purchaser.

- A defaulter auction purchaser shall be debarred from bidding for the same or any licence within the period of three years of default.