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 13] [Entire Act]

Union of India - Section

Section 78 in The Narcotic Drugs And Psychotropic Substances Act, 1985

78. Power of State Government to make rules.—

(1)Subject to the other provisions of this Act, the State Government may, by notification in the Official Gazette, make rules for carrying out the purposes of this Act.
(2)Without prejudice to the generality of the foregoing power, such rules may provide for all or any of the following matters, namely:--
(a)the conditions and the manner in which narcotic drugs and psychotropic substances shall be supplied for medical necessity to the addicts registered with the State Government and others under sub-section (1) of section 71;
(b)the establishment, appointment, maintenance, management, superintendence of centers established under sub-section (1) of section 71 and appointment, training, powers and duties of persons employed in such centers;
(c)any other matter which is to be, or may be, prescribed.
(3)Every rule made by a State Government under this Act shall be laid, as soon as may be after it is made, before the Legislature of that State.