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 66] [Entire Act]

Union of India - Subsection

Section 66(2) in The Narcotic Drugs And Psychotropic Substances Rules, 1985

(2)Notwithstanding anything contained in sub-rule (1), any research institution, or a hospital or dispensary maintained or supported by Government or local body or by charity or voluntary subscription, which is not authorised to possess any psychotropic substance under the 1945 Rules, or any person who is not so authorised under the 1945 Rules, may possess a reasonable quantity of such substance as may be necessary for their genuine scientific requirements or genuine medical requirements, or both for such period as is deemed necessary by the said research institution or, as the case may be, the said hospital or dispensary or person:Provided that where such psychotropic substance is in possession of an individual for his personal medical use the quantity thereof shall not exceed one hundred dosage units at a time:[Provided further that an individual may possess the quantity of exceeding one hundred dosage units at a time] [Inserted by G.S.R. 639(E), dated 13.10.2006 (w.e.f. 13.10.2006).] [but not exceeding three hundred dosage units at a time] [ Inserted by G.S.R. 2(E), dated 1.1.2008 (w.e.f. 1.1.2008).] [for his personal long term medical use if specifically prescribed by a Registered Medical Practitioner.] [Inserted by G.S.R. 639(E), dated 13.10.2006 (w.e.f. 13.10.2006).]