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 2] [Entire Act]

State of Odisha - Subsection

Section 2(b) in The Orissa Narcotic Drugs and Psychotropic Substances Rules, 1989

(b)"Authorised officer" means an officer duly authorised by the State Government for the purpose of these Rules;