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 Rajasthan - Section

Section 15 in Rajasthan Drugs (Control) Ordinance, 1949

15. Procedure.

(1)No person other than a Police Officer of or above the rank of an Inspector of Police or an Officer not below the rank of an Inspector of Police authorised in this behalf by the Government by notification in the [Official Gazette] [Substituted by Rajasthan Act 15 of 1950.], shall investigate any offence under this Ordinance.
(2)No prosecution for any offence punishable under this Ordinance shall be instituted except with the previous sanction of the District Magistrate.