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 3] [Entire Act]

State of Chattisgarh - Subsection

Section 3(12) in Chhattisgarh Winery Rules, 2013

(12)The holder or "Letter of Intent" shall not transfer or sub-lease it or enter into agreement with any other person for the construction of winery without the pervious sanction of the State Government.