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 11] [Entire Act]

State of Haryana - Subsection

Section 11(a) in Punjab Liquor Permit and Pass Rules, 1932

(a)Whenever the manager of any distillery [licensed in the Haryana] [Substituted for words 'licensed in Punjab' vide Haryana Notification No. GSR56/PA1/14/Sections 18,34 and 59/Amd/71 dated 4.6.1971.] under Section 21 of the Punjab Excise Act receive a requisition for the export-in-bond in spirit to any other State or Union Territory in India, the person importing the spirit shall obtain and send to the manager an import-in-bond permit signed by the Collector or Chief Excise Authority of the District, State or Union Territory of destination, respectively for supply of such spirit.