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 5] [Entire Act]

State of Odisha - Subsection

Section 5(2) in The Orissa Dangerous Drugs Rules, 1965

(2)All issues of the drugs for purposes other than that mentioned in the first proviso to Sub-rule (1) and except when issued free of charge from specially recognized charitable institutions shall amount to sale of such drugs.