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 29(3)] [Section 29] [Entire Act] State of Bihar - Subsection Section 29(3)(b) in Bihar and Orissa Dangerous Drugs Rules, 1934 (b)coca derivatives containing in the aggregate not more than ....*.... of cocaine;