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 2] [Entire Act]

State of Haryana - Subsection

Section 2(b) in Punjab Liquor Prohibition Rules, 1955

(b)Rectified Spirit in the possession of licenced vendors, registered medical practitioners or other persons in whose favour a special permit has been issued.