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] [Entire Act]

State of Assam - Section

Section 5 in The Assam Excise Rules, 2016

5. Conditions for import or transport of India Made Foreign Liquor.

- The following conditions are to be followed for import/transport of India made foreign liquor:
(a)that the importer/ transporter is a Wholesale Warehouse licensee.
(b)that the importer/transporter obey the conditions of the permit and all rules in force in the State of Assam and in the case of Import, the rules in force in the State of export.
(c)that the entire Ad-valorem levy payable on the quantity imported/ transported have been prepaid at the place where the importer/ transporter's Wholesale warehouse is located.
(d)that the liquor is brought by the route and within the period specified in the permit.
Procedure for Import or Transport of India Made Foreign Liquor.