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 6] [Entire Act]

NCT Delhi - Subsection

Section 6(1) in The Delhi Narcotic Drugs Rules, 1985

(1)Any-
(a)approved practitioner desiring to possess manufactured drugs or preparations containing manufactured drugs, other than medicinal opium and opium alkaloid derivatives for the purpose of use in his practice shall make an application to the Collector for the grant of the licence of Form D.D.5;
(b)dealer desiring to possess manufactured drugs for the manufacture or preparations containing these manufactured drugs and to manufacture and sell the preparations so manufactured, shall make an application to the Excise Commissioner for the grant of licence in Form D.D. 9;
(c)dealer desiring to possess manufactured drugs or preparations containing manufactured drugs and such drugs or preparations, otherwise than on prescription, shall make an application to the Commissioner of Excise for the grant of licence in form D.D. 10;
(d)chemist desiring to possess manufactured drugs or preparations containing manufactured drugs and sell such drugs or preparations on prescription, shall make an application to the Collector for the grant of licence in Form D.D. 11.