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 42] [Entire Act]

State of Karnataka - Subsection

Section 42(2) in The Karnataka Prohibition Act, 1961

(2)No person or head of a household on his behalf or on behalf of the members of his household, shall in the aggregate collect or transport or sell or buy or have in his possession mhowra flowers exceeding the prescribed limit in weight, except under the authority and subject to the conditions of a licence, permit or pass granted by the Deputy Commissioner or an officer authorised in this behalf:Provided that no licence, permit or pass shall be necessary for the collection, transport, sale, purchase or possession within such area and during such period (hereinafter called “vocation period”) as the State Government may, by notification, notify, of any quantity of mhowra flowers, which shall be the produce of that year and of that area:Provided further that unless the State Government by a notification, otherwise directs, no licence, permit or pass shall be necessary for the transport by rail of any quantity of mhowra flowers through an area which has no vocation period or the vocation period for which has expired at the time when the transport takes place, provided that,-
(i)the said flowers are not unloaded in transit, and
(ii)there is a vocation period at the place from which and to which the said flowers are transported at the time when the said flowers are despatched or arrive, as the case may be.
Explanation: For the purposes of this sub-section, a household shall mean a group of persons residing and messing jointly as members of one domestic unit.