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] [Entire Act]

State of Nagaland - Section

Section 156 in Nagaland Excise Rules

156. Pass required from Deputy Commissioner of importing district.

(1)A licensed vendor desiring to import bhang must apply for a pass to the Deputy Commissioner who, if he is satisfied that there is necessity for such import and that the duty has been paid, shall grant him a pass in the prescribed form.
(2)Two copies of the said pass shall be sent to the Deputy Commissioner or such other officer, as the State Government concerned may direct, of the district from which the import is to be made.