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]

NCT Delhi - Section

Section 88 in The Delhi Excise Rules, 2010

88. Locks.

(1)In case of bonded warehouse, it shall be under the lock and key of the officer-in-charge and of the licensee jointly
(2)When the officer-in-charge is absent from duty in the warehouse on account of leave, he shall hand over the keys of the bonded warehouse to the excise officer,appointed in his place by the Deputy Commissioner, who shall discharge all the functions of the officer-in-charge.