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 Punjab - Section

Section 1 in The Punjab Opium Orders, 1956

1.

In these order unless there is anything repugnant in the subject or context :
(a)the expression "pure opium" means the spontaneously co- agulated juice of capsules of the poppy plant, which has not been submitted to any manipulation other than that necessary for packing and transport;
(b)the expression "excise opium" means the opium manufactured at the Government Opium Factories at Gazipur, in Uttar Pradesh and Neemuch in Madhya Pradesh and imported in accordance with rules prescribed by the Central Government;
(c)the expression "boiled opium" means opium lawfully purchased and subsequently boiled for personal consumption;
(d)the expression "poppy heads" means the capsules of the poppy (Papavar somniferum L.) whether in their original form or cut, crushed or powered, and whether or not juice has been extracted therefrom.
(e)
(f)
(g)deleted.
(h)The expression 'Deputy Excise and Taxation Commissioner' means the officer incharge of the excise administration of a division in Punjab;
(i)the expression 'Excise Officer means and includes every Officer invested with the power of an Excise Officer under the Punjab Excise Act, 1914;
(j)the expression 'Excise and Taxation Officer' means the Officer holding charge of excise administration of the district and includes Assistant Excise and Taxation Officer of the district;
(k)the expression - 'Excise Commissioner' means the officer, who is the head of the combined Excise and Taxation Department and Excise Administration in Punjab;
(l)* * *
(m)* * *
(n)the expression 'import' means to import inter State as defined in clause (j) of section 2 of the Dangerous Drugs Act, 1930;
(o)the expression 'export' means to export inter State as defined in clause (1) of Section 2 of the Dangerous Drugs Act, 1930;