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 37] [Entire Act]

State of Mizoram - Subsection

Section 37(2) in Mizoram Liquor (Prohibition and Control) Rules, 2014

(2)Purpose for which a Distillery, Brewery or Bottling Plant may be opened -
(a)Manufacture and supply of foreign liquor;
(b)Supply of spirits for the manufacture of chemicals, medicated articles, etc., or for other industrial purposes, or
(c)for the above two purposes combined.