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 80(2)] [Section 80] [Entire Act]

State of Haryana - Subsection

Section 80(2)(iii) in Haryana Narcotic Drugs and Psychotropic Substances Rules, 1985

(iii)If a reward exceeding one thousand rupees in any one case are proposed, the sanction of the State Government must be obtained through the Excise Commissioner.