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 Jharkhand - Subsection Section 2(1)(s) in Jharkhand Excise (Country Liquor Manufacturing, Bottling and Storage) Rules, 2018 (s)"Unit" means either a capsuled or labeled bottle containing country liquor or a sealed or labeled bottle containing country liquor.