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 2] [Entire Act]

State of Punjab - Subsection

Section 2(15) in Punjab Manufactured Drugs Rules, 1959

(15)"to import" means to import inter-state as defined in clause (j) of section 2 of the Dangerous Drugs Act, 1930.
(B)- Possession, Import, Export and Transport