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 79] [Entire Act]

State of Odisha - Subsection

Section 79(5) in The Orissa Narcotic Drugs and Psychotropic Substances Rules, 1989

(5)A complete record of the quantity of medicinal opium received and used for each preparation, with the amount of each product manufactured and its morphine contents shall be maintained in such manner as the Licensing Authority may prescribe. Such record shall be periodically examined by the Inspector and shall also be open to inspection by any officer not below the rank of an Inspector of Drug Administration.