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 9(2)] [Section 9] [Entire Act] NCT Delhi - Subsection Section 9(2)(b) in The Delhi Narcotic Drugs Rules, 1985 (b)No approved practitioner shall possess any manufactured drug or any preparation containing any manufactured drug] except as provided in this rule.