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 31] [Entire Act]

State of Mizoram - Subsection

Section 31(4) in Mizoram Liquor (Prohibition) Act, 2019

(4)in any other way maliciously exceeds or abuses his lawful powers;on conviction, be punished with imprisonment for a term which may extend to three months or with fine which may extend to one thousand rupees or with both.