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 71] [Entire Act]

State of Odisha - Subsection

Section 71(1) in The Orissa Narcotic Drugs and Psychotropic Substances Rules, 1989

(1)No person unless he is authorised in this behalf by the Licensing Authority by an order made under Sub-rule (1) of Rule 91, shall possess opium derivatives and medicinal hemp not exceeding such quantities and otherwise then in such manner as may be specified in such order.