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 29] [Entire Act]

State of Madhya Pradesh - Subsection

Section 29(1) in The Narcotic Drugs and Psychotropic Substances (Madhya Pradesh) Rules, 1985

(1)The sale of coca leaf or any manufactured drugs other than prepared opium is prohibited except by a licensed vendor or a licensed druggist to whom a licence in Form N.D. 1 or N.D. Irrespectively, for the sale of the same has been granted by the Collector :-
Licence for the Sale of Quantity allowed and licence fee payable for
    Druggist/s Licence Vendor/s Licence
    Quantity Rs. Quantity Rs.
  (1) (2) (3) (4) (5)
(i) Coca derivatives and cocaleaf 28,353 mgs. 10.00 56,700 mgs. 5.00
(ii) Medicinal Hemp-        
  (a) Extract of hemp 4,25,250 mgs. 2.00 56,700 mgs. 1.00
  (b) Tincture of hemp 4,252,500 mgs. 2.00 5,67,000 mgs. 1.00
(iii) Medicinal opium or 4,25,250 mgs. 10.00 5,67,000 mgs. 5.00
  Tincture opium 4,252,250 mgs. 10.00 5,670,000 mgs. 5.00
(iv) Morphine diacetyl-morphine or official or non-officialpreparations containing more than 0.2 per cent of morphine orcontaining any diacetyl-morphine 15,440 mgs. of pure drugs or 226,800 mgs. of these drugs inall forms of admixtures of alkaloids. 10.00 15,400 mgs. of pure drugs or 226,800 mgs. of these drugs inall forms of admixtures of alkaloids. 5.00
(V) Pethidine Hydrochloride 144,000 mgs. 10.00 144,000 mgs. -
Note. - In special cases the Collector may allow a larger quantity of" any drug.