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]

Union of India - Section

Section 26 in The Narcotic Drugs And Psychotropic Substances (Amendment) Act, 2001

26. Amendment of section 60.- In section 60 of the principal Act,-(a) for sub- section (1), the following sub- section shall be substituted, namely:-" (1) Whenever any offence punishable under this Act has been committed, the narcotic drug, psychotropic substance, controlled substance, opium poppy, coca plant, cannabis plant, materials, apparatus and utensils in respect of which or by means of which such offence has been committed, shall be liable to confiscation.";

(b)in sub- sections (2) and (3), after the words" psychotropic substance", wherever they occur, the words" or controlled substances" shall be inserted.