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 4] [Entire Act]

State of Assam - Subsection

Section 4(1) in Assam Health (Prohibition of Manufacturing, Trade, Advertisement, Storage, Distribution, Sale and Consumption of Zarda, Gutkha, Panmasala etc. Containing Tobacco and/or nicotine) Act, 2013

(1)No person shall engage in or purported to be engaged in all or anyone of the following acts within the State of Assam:-
(a)manufacturing of Zarda, Gutkha, Panmasala etc. containing tobacco and/or nicotine and various types of smokeless and chewing tobacco or any of its derivatives in any form;
(b)advertisement of Zarda, Gutkha, Panmasala etc. containing tobacco and/or nicotine and various types of smokeless and chewing tobacco or any of its derivatives in any form;
(c)storage of Zarda, Gutkha, Panmasala etc. containing tobacco and/or nicotine and various types of smokeless and chewing tobacco or any of its derivatives in any form;
(d)trade, distribution including unloading, and sale of Zarda, Gutkha, Panmasala etc. containing tobacco and/or nicotine and various types of smokeless and chewing tobacco or any of its derivatives in any form;
(e)consumption including possession of Zarda, Gutkha, Panmasala etc. containing tobacco and/or nicotine and various types of smokeless and chewing tobacco or any of its derivatives in any form;