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 30] [Entire Act]

State of Haryana - Subsection

Section 30(2) in Haryana Narcotic Drugs and Psychotropic Substances Rules, 1985

(2)The Deputy Excise and Taxation Commissioner may in his discretion by order in writing either refuse or grant an export pass in Form No. 6.