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 36] [Entire Act]

State of Haryana - Subsection

Section 36(11) in Haryana Liquor Licence Rules, 1970

(11)No person who under Rule 15 is not permitted to hold a license or is associated in interest with a person who is not so permitted, shall be allowed to apply for any license of retail liquor outlet.