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 182] [Entire Act]

State of Mizoram - Subsection

Section 182(a) in Mizoram Excise Rules, 1983

(a)Licences for the wholesale vend of denatured spirit shall be granted by the Commissioner on payment of fees prescribed in Rule 197 of these rules. The fees shall be payable annually in advance.