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 20(2)] [Section 20] [Entire Act]

State of Odisha - Subsection

Section 20(2)(i) in The Orissa Narcotic Drugs and Psychotropic Substances Rules, 1989

(i)except on the recommendation of the Medical Board or the Medical Officer, as the case may be, appointed in that behalf;