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 4] [Entire Act]

Union of India - Section

Section 73 in The Narcotic Drugs And Psychotropic Substances Act, 1985

73. Bar of jurisdiction.—

No civil court shall entertain any suit or proceeding against any decision made or order passed by any officer or authority under this Act or under any rule made thereunder on any of the following matters, namely:--
(a)withholding, refusal or cancellation of any licence for the cultivation of the opium poppy;
(b)weighment, examination and classification according to the quality and consistence of opium and any deductions from, or addition to, the standard price made in accordance with such examination;
(c)confiscation of opium found to be adulterated with any foreign substance.