Section 8(1)(l) in The C.G. Foreign Liquor Rules, 1996
(l)FL 11-Licence (Wholesale licence of foreign liquor). - The licensee shall stock tod sell only such foreign liquor on which duty at the prescribed rate has been prepaid and shall sell foreign liquor to such licensee/clubs as directed by the Excise Commissioner. He may also be allowed to import foreign liquor under Rule 10(2). No licence in Form FL 11 shall be granted or renewed in the State, if the "auction-money-adjustment-system" of grant of licences in Form FL 1-A is in operation as described in Rule 11(A) of General Licence Condition Rules.