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 40B] [Entire Act]

State of Gujarat - Subsection

Section 40B(1) in Gujarat Prohibition Act, 1949

(1)The State Government may by rules or orders in writing authorize an officer to grant emergency permits for the use or consumption of brandy, rum or champagne or any other kind of liquor to any person for his own use or consumption or to any head of a household for the use of his household for medicinal use on emergent occasions:Provided that the person to whom a permit is granted under this section may [subject to such conditions as may be prescribed] [These words were inserted by Bombay 22 of 1960, section 24(a).] allow the use or consumption of liquor in respect of which the permit has been granted to any other person who requires the use thereof for medicinal purpose on emergent occasions:Provided further that no permit shall be granted to more than one member of a household at any one time.[***] [Sub-section (2) and the Explanation were deleted, by Bombay 22 of 1960, section 24(b).]