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 30] [Entire Act]

Union of India - Subsection

Section 30(2) in The Insecticides Act, 1968

(2)For the purposes of section 17, an insecticide shall not be deemed to be misbranded only by reason of the fact that-
(a)there has been added thereto some innocuous substance or ingre-dient because the same is required for the manufacture or the preparation of the insecticide as an article of commerce in a state fit for carriage or consumption, and not to increase the bulk, weight or measure of the insecticide or to conceal its inferior quality or other defect; or
(b)in the process of manufacture, preparation or conveyance some extraneous substance has unavoidably become intermixed with it.