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 5] [Entire Act]

State of Rajasthan - Subsection

Section 5(3) in The Rajasthan Molasses Rules, 1985

(3)No licence in Form M-III shall be renewed unless the District Excise Officer is satisfied that:-
(i)molasses are supplied to licensees at reasonable rates; and
(ii)there is a need to continue the licence.