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 Punjab - Subsection

Section 8(2) in The Punjab Brewery Rules, 1956

(2)An application for the renewal of the license shall be made [by the licensee to the Excise Commissioner so as to reach him] [Legislative Supplement Part III dated 26.10.71.] at least 60 days before the expiry of the old license :Provided that if such application is not made within such period, the [Excise Commissioner with prior approval of Financial Commissioner] [Substituted vide Punjab Notification dated 16.4.1999.] may renew the license on payment of the fee chargeable for a new license.[9. Rule 9 deleted for Punjab vide Ist Amendment Rules, 1967.] [Substituted vide Legislative Supplement Part III dated 7.3.67.]