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 20] [Entire Act]

State of Punjab - Subsection

Section 20(4) in Punjab Manufactured Drugs Rules, 1959

(4)The licensee shall be authorised to sell the following drugs for medicinal purposes only -
(i)medicinal hemp;
(ii)medicinal opium;
(iii)preparations containing medicinal hemp or medicinal opium.