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 20] [Entire Act]

State of Madhya Pradesh - Subsection

Section 20(1) in The M.P. Denatured Spirituous Preparation Rules, 1969

(1)The licensee shall allow any officer not below the rank of Excise sub-inspector to take samples of spirit or any licensed preparation, free of cost, for the purpose of analysis of verification of the soluble contents and spirit contents of the preparation.