Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 2(3)] [Section 2] [Entire Act] State of Odisha - Subsection Section 2(3)(a) in The Orissa Dangerous Drugs Rules, 1965 (a)any person registered as a medical practitioner or as a dentist under any law for such registration for the time being in force in any part of India, or