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 4] [Section 76] [Entire Act]

Union of India - Subsection

Section 76(2) in The Narcotic Drugs And Psychotropic Substances Act, 1985

(2)Without prejudice to the generality of the foregoing power, such rules may provide for all or any of the following matters, namely:--
(a)the method by which percentages in the case of liquid preparations shall be calculated for the purposes of clauses (v), (vi), (xiv) and (xv) of section 2;
(b)the form of bond to keep the peace to be executed under section 34;
(c)the form of bond to be executed for release of an addict convict for medical treatment under sub-section (1) of section 39 and the bond to be executed by such convict before his release after due admonition under sub-section (2) of that section;
(ca)the manner in which "controlled delivery" under section 50A is to be undertaken;
(d)the authority or the person by whom and the manner in which a document received from any place outside India shall be authenticated under clause (ii) of section 66;
(da)the manner in which and the conditions subject to which properties shall be managed by the Administrator under sub-section (2) of section 68G;
(dc)the fees which shall be paid for the inspection of the records and registers of the Appellate Tribunal or for obtaining the certified copy of any part thereof section-section (6) of section 68-O;
(dd)the powers of a civil court that may be exercised by the competent authority and the Appellate Tribunal under clause (f) of section 68R;
(de)the disposal of all articles or things confiscated under this Act;
(df)the drawing of samples and testing and analysis of such samples;
(dg)the rewards to be paid to the officer, informers and other persons;
(e)the conditions and the manner in which narcotic drugs and psychotropic substances may be supplied for medical necessity to the addicts registered with the Central Government and to others under sub-section (1) of section 71;
(f)the establishment, appointment, maintenance, management and superintendence of centers established by the Central Government under sub-section (1) of section 71 and appointment, training, powers and duties of persons employed in such centers;
(g)the term of office of, the manner of filling casual vacancies of, and the allowance payable to, the Chairman and members of the Narcotic Drugs and Psychotropic Substances Consultative Committee and the conditions and restrictions subject to which anon-member may be appointed to a sub-committee under sub-section (5) of section6;
(h)any other matter which is to be, or may be, prescribed.