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] [Entire Act]

State of Odisha - Section

Section 102 in The Orissa Narcotic Drugs and Psychotropic Substances Rules, 1989

102.

(1)The authority granting any licence, permit or pass under these Rules may; for the reasons to be recorded in writing cancel or suspend it-
(a)if the purpose for which the licence, permit or pass was granted ceases to exist;
(b)in the event of any breach by the holder of such licence, permit or pass or by his servant or by any one acting with his express or implied permission on his behalf of any of the terms and conditions of such licence, permit or pass or of any licence, permit or pass previously held by the holder.