Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 8(2)] [Section 8] [Entire Act] State of Madhya Pradesh - Subsection Section 8(2)(c) in The Narcotic Drugs and Psychotropic Substances (Madhya Pradesh) Rules, 1985 (c)The parcel shall be covered by a pass in Form O.P. 5 granted by an officer duly authorised;