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(8) in Haryana Liquor Licence Rules, 1970

(8)The Deputy Excise and Taxation Commissioner (Excise) shall give timely notice of the date and place of allotment of retail liquor outlets of the respective district.