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 1] [Entire Act]

State of Maharashtra - Section

Section 26 in The Maharashtra Opium Smoking Act

26. Things liable to confiscation.

(1)Whenever any offence punishabe under this Act has been committed, any opium, instrument of smoking or apparatus used in the preparation of opium for smoking purposes,—
(i)found in any place or with the persons forming an opium smoking assembly; or
(ii)in respect of which the offence has been committed or which has been used in the commission of the offence,
shall be liable to confiscation.
(2)Any receptacle, package or covering in which any of the articles liable to confiscation under sub-section (1) is found and the other contents of such receptacle, package or covering and the animals, carts, vessels or other conveyances used in carrying any such articles shall likewise be liable to confiscation by the order of the Court.