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 2] [Entire Act]

State of Punjab - Subsection

Section 2(a) in Punjab Restaurant (Consumption of Liquor) Rules, 1955

(a)[ 'restaurant' means any place to which the public is admitted for consumption of food or drink for a consideration and includes Ihata attached to a retail country liquor vend] [Legislative Supplement Part III dated 1.4.82] [and a retail foregin liquor vend] [Legislative Supplement Part III dated 11.7.1986.]