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 2(1)] [Section 2] [Entire Act] State of Mizoram - Subsection Section 2(1)(k) in Mizoram Liquor (Prohibition) Act, 2019 (k)"excise report" means a report forwarded by Excise & Narcotics officers to a Magistrate under the provision of this Act;