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 Madhya Pradesh - Subsection

Section 2(e) in The Narcotic Drugs and Psychotropic Substances (Madhya Pradesh) Rules, 1985

(e)"Excise Officer" means an Excise Officer appointed under the Madhya Pradesh Excise Act, 1915 (No. II of 1915) not below (he rank of "Head Constable";