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)(w) in Mizoram Liquor (Prohibition) Act, 2019 (w)"Officer-in-Charge" means the officer in-charge of an Excise Station or an officer appointed for the purpose of supervising the operation in a bonded warehouse;