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 Andhra Pradesh - Subsection

Section 5(4) in Andhra Pradesh Brewery Rules, 2006

(4)
(a)Where the Commissioner is satisfied that the applicant for a new Brewery has fulfilled the conditions specified in subrule (1) to (3) above, he may grant a licence to the applicant in Form B-2.
(b)The license fee for a new Brewery shall be Rs. 1,00,000/- (Rupees One Lakh only) per annum till the commencement of production or expiry of two and half years period from the issue of letter of intent which ever is earlier.
(c)Where the Commissioner is satisfied that the applicant for expansion of production capacity of an existing Brewery has fulfilled the conditions specified in subrules (1) to (3) above, he may endorse the sanction of expansion on the existing licence.