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 20] [Entire Act]

State of Bihar - Subsection

Section 20(2) in Bihar and Orissa Dangerous Drugs Rules, 1934

(2)A licensed chemist shall maintain a written record in Form D. D. 3 of every sale made by him under this rule.