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]

NCT Delhi - Section

Section 22 in The Delhi Narcotic Drugs Rules, 1985

22.

(1)The Excise Commissioner may grant to any person a dealer's licence in Form D.D. 9, appended to these rules, permitting him to manufacture preparations containing Medicinal Opium, Morphine, Condeine, Thebaine and their salts, Cocaine and its salts and any other manufactured drugs notified under Section 2 (xi) (b) of the Act and to possess and sell, otherwise than on prescription, such manufactured drugs referred to above, for medical purposes, subject to the provisions of these rules and to the conditions of the licence:Provided that no such licence shall be granted unless the applicant is holding an appropriate manufacturing and sale licence under the Drugs and Cosmetics Rules, 1945 made under the Drugs and Cosmetic Act, 1940, for manufacture and sale of the medicinal preparations approved by the Drugs Controller/Assistant Drugs Controller, Delhi Administration.
(2)The Excise Commissioner may grant to any person a dealer's licence in Form D.D. 10 appended to these rules, permitting him to possess and sell such manufactured drugs or preparations containing manufactured drugs as referred to in sub-rule (1) subject to the provisions of these rules and to the condition of the licence:Provided that no such licence shall be granted unless the applicant is holding an inappropriate licence in Forms 20-B and 21-B under Drugs and Cosmetics Rules, 1945 made under the Drugs and Cosmetics Act, 1940.
(3)The Collector may grant to any person a chemist's licence in From D.D. 11 appended to these rules permitting him to possess and sell manufactured drugs or preparations containing manufactured drugs subject to the provisions of these rules and to the conditions of the licence:Provided that no such licence shall be granted unless the applicant is holding an appropriate licence in Forms 20 and 21 under the Drugs and Cosmetics Rules, 1945 made under the Drugs and Cosmetics Act, 1940.
(4)A fee of Rs. 300 (rupees three hundred), Rs. 200 (rupees two hundred), Rs. 100 (rupees one hundred) only per annum shall be levied on every licence granted under sub-rule (1) of sub-rule (2) of sub-rule (3), respectively.