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 Haryana - Section

Section 38 in Haryana Narcotic Drugs and Psychotropic Substances Rules, 1985

38. Duration of permit - Section 10(1)(a).

- No permit shall be granted under the above provisions for any period beyond the 31st March, next following the date of the commencement of the permit.