Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 3(1)] [Section 3] [Entire Act] State of Madhya Pradesh - Subsection Section 3(1)(e) in The Rules for Regulating the Use and Consumption of Ganja in a Prohibited Area, 1966 (e)Ware-house/Treasury or Sub-Treasury, from which the applicant is to obtain Ganja in future.