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 34(2)] [Section 34] [Entire Act] State of Maharashtra - Subsection Section 34(2)(iii) in The Maharashtra Prohibition Act (iii)the licensee shall pay all rent, costs, charges and expenses incidental to warehousing and supervision;