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 4] [Entire Act]

State of Andhra Pradesh - Subsection

Section 4(2) in Andhra Pradesh Excise (Grant of licence to sell Toddy, Conditions of Licence and Tapping of Excise Trees) Rules 2007

(2)The notice shall contain the following particulars, namely-
(i)the name or locality of a shop or group of shops which sell toddy in the area,
(ii)name of the tope and the number of trees allotted within 50 kms.
(iii)The conditions governing the grant,
(iv)the period of licence, and
(v)any other matter which may be consider necessary by the Collector for information to the members of Toddy Co-operative Society/Tappers of Tree for Tapper Scheme.