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 8] [Entire Act]

State of Andhra Pradesh - Subsection

Section 8(4) in THE ANDHRA PRADESH ANIMAL FEED (REGULATION OF MANUFACTURE, QUALITY CONTROL, SALE AND DISTRIBUTION) ACT, 2020

(4)months from the appointed date as prescribed in form “A”.
(i)If application is not submitted for license within the time limit as prescribed under sub-section (2) the Licensing Authority can order for stopping all Animal Feed Business Operations being undertaken by the person/company/ firm.
(ii)Until the time of receiving the order of acceptance or rejection of application for license made under clause (i), the person/ company/firm may continue to perform animal feed business operations.