Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 36A] [Entire Act] State of Haryana - Subsection Section 36A(11) in Haryana Liquor Licence Rules, 1970 (11)A duly signed receipt from receipt book shall be granted to the bidder/ participant which will be his/her pass for entry into the allotment hall on the date of allotment.