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 7] [Entire Act]

Union of India - Section

Section 68D in The Narcotic Drugs And Psychotropic Substances Act, 1985

68D. Competent Authority.—

(1)The Central Government may, by order published in the Official Gazette, authorise any Commissioner of Customs or Commissioner of Central Excise or Commissioner of Income-tax or any other officer of the Central Government of equivalent rank to perform the functions of the competent authority under this Chapter.
(2)The competent authorities shall perform their functions in respect of such persons or classes of persons as the Central Government may, by order, direct.