Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 44(2)] [Section 44] [Entire Act] State of Maharashtra - Subsection Section 44(2)(c) in The Maharashtra Prohibition Act (c)that the club when authorised in writing by any member who is the holder of a permit may stock the permitted quantity of liquor on account of such member;