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 52K] [Entire Act] Union of India - Subsection Section 52K(1) in The Narcotic Drugs And Psychotropic Substances Rules, 1985 (1)The Appellate Authority referred to in sub-rule (1) of rule 52J shall give an opportunity to the appellant to be heard in person, if he so desires.