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 20] [Entire Act]

State of Odisha - Subsection

Section 20(1) in The Orissa Narcotic Drugs and Psychotropic Substances Rules, 1989

(1)Any person desiring to possess opium for the purposes of personal consumption shall make an application for a permit to the Collector or authorised officer.