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]

State of Maharashtra - Section

Section 80 in The Maharashtra Narcotic Drags and Psychotropic Substances Rules, 1985

80.

(1)No licensed dealer in manufactured drugs shall, except under an authorisation granted under rule 95 and subject to the conditions of his licence, export inter-State manufactured drugs to any part of India.
(2)An indent for opium derivative or medicinal hemp, countersigned by the Chief Medical Officer, Civil Surgeon or the Superintendent of the Government Veterinary Institute shall for the purpose of this rule, be deemed to be an authorization.