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 5] [Entire Act]

State of Rajasthan - Subsection

Section 5(b) in The Rajasthan Poisons Rules, 1972

(b)The District Magistrate, shall obtain the recommendations of the D.M. & H.O. of the area on each application for the grant of renewal of a licence before he proceeds to grant or renew such licence.