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] [Entire Act]

State of Odisha - Section

Section 107 in The Orissa Narcotic Drugs and Psychotropic Substances Rules, 1989

107. Supersession and Saving.

(1)The Orissa Opium Rules, 1965, Orissa Excise Rules, 1965 to the extent it applies to Ganja, and The Orissa Dangerous Drugs Rules, 1965 are hereby repealed.
(2)Notwithstanding such repeal, anything done or any action taken or purported to have been done or taken under any of the rules so repealed shall, in so far as it is not inconsistent with the provisions of these rules be deemed to have been done or taken under the corresponding provisions of these Rules.Form 'Poppy-1'[See Rule 4]Permit for possession of poppy strawsPermit No............Permit is hereby granted under subject to the provisions of the Narcotic Drugs and Psychotropic Substances Act, 1985 and the Rules made thereunder to...............residing at............(hereinafter called 'the permit holder') authorising him to possess poppy straws at his premises situated at............in the district of............on payment of fee of..........subject to the following conditions, namely:Conditions