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 22A] [Entire Act]

State of Gujarat - Subsection

Section 22A(1) in Gujarat Prohibition Act, 1949

(1)No person other than a registered medical practitioner, shall issue any prescription for any intoxicating liquor.