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 10] [Entire Act]

NCT Delhi - Subsection

Section 10(iii) in The Delhi Narcotic Drugs Rules, 1985

(iii)a Government Medical Officer in-charge of a hospital or dispensary, belonging to Railways, to possess for use in such hospital or dispensary, to possess such quantities of the manufactured drugs (other than prepared opium) or preparations containing manufactured drugs as may be specified in the order/authorisation, and subject to such conditions and in such manner as may be specified therein: