(1)The Commissioner may make regulations not inconsistent with the provisions of this Act or rules—(a)regulating as the case may be the supply or storage of any intoxicant denatured spirituous preparation or hemp, mhowra flowers or molasses including—(i)the erection, inspection, supervision, management and control of any place for the manufacture, supply or storage of such article, and the fittings, implements and apparatus to be maintained therein.(b)regulating the deposit of any intoxicant, hemp, mhowra flowers or molasses in a warehouse and the removal of such articles from any such warehouse or from any distillery or brewery;(d)prescribing the scale of fees including rent or consideration or the manner of fixing the fees payable in respect of any storage of any intoxicant, hemp, mhowra flowers or molasses(e)regulating the time, place and manner of payment of any duty or fees;(h)providing for the destruction or other disposal of any intoxicant declared to be unfit for use;(i)regulating the disposal of confiscated or forfeited articles(m)regarding any other matter which the State Government may, by notification in the Official Gazette, direct him to prescribe for the purposes of carrying out the provisions of this Act.