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] [Entire Act]

Union of India - Section

Section 13 in The Narcotic Drugs And Psychotropic Substances (Amendment) Act, 2001

13. Amendment of section 31A.- In section 31A of the principal Act,-(a) in sub- section (1),-(i) for the words, figures, brackets and letter" section 15 to section 25 (both inclusive) or section 27A", the words, figures and letter" section 19, section 24, section 27A and for offences involving commercial quantity of any narcotic drug or psychotropic substance" shall be substituted;

(ii)in sub- clause (a), in the Table, in column (2), against entry (viii), for the figures and word" 1, 500 grams", the words" lesser of the quantity between the quantities given against the respective narcotic drugs or psychotropic substances mentioned above forming part of the mixture" shall be substituted;
(b)in sub- section (2), for the words, figures, brackets and letter" section 15 to section 25 (both inclusive), section 27A, section 28 or section 29", the words, figures and letter" section 19, section 24 or section 27A and for offences involving commercial quantity of any narcotic drug or psychotropic substance" shall be substituted.