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 5] [Entire Act]

State of Uttar Pradesh - Subsection

Section 5(3) in The U.P. Scheduled Commodities Dealers (Licensing and Restriction on Hoarding) Order, 1989

(3)A separate licence shall be obtained by a dealer or commission agent as the case may be for each place of business:Provided that no new licence shall be required for any change of business or godowns. The new premises shall be recorded in the same licence by the licensing authority.