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 53] [Entire Act]

State of Mizoram - Subsection

Section 53(2) in Mizoram Liquor (Prohibition) Act, 2019

(2)In particular and without prejudice to the generality of the foregoing provisions, such rules or orders or instructions may provide -
(a)for regulating the powers and duties of the Commissioner and any other officers subordinate to him;
(b)for regulating the delegations of powers by the Commissioner or by any other Excise & Narcotics and Prohibition Officer;
(c)for prescribing the conditions for issuing permit or licence;
(d)for prescribing the composition, powers and functions of the State Prohibition Council;
(e)for prescribing the procedure for disposal of confiscated articles;
(f)for the destruction or for the disposal of liquor in any other manner, of any liquor unfit for human consumption; and for regulating the disposal or destruction of articles or things confiscated or seized under this Act.
(g)any other matters as may, or require to be prescribed.