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]

Union of India - Section

Section 35 in The Prevention And Control Of Infectious And Contagious Diseases In Animals Act, 2009

35. Prevention of escape of causative organism.—

(1)In every institution, laboratory or clinic, engaged in the manufacture, testing or research, related to vaccines, sera, diagnostics or chemotherapeutic drugs and aimed at the prevention or treatment of any scheduled disease, adequate precautionary measures shall be taken—
(a)to ensure that the causative organism of any scheduled disease does not escape or otherwise get released;
(b)to guard against any such escape or release; and
(c)to warn and to protect everyone concerned in the event of any escape.
(2)Notwithstanding anything contained in any other law for the time being in force, every animal—
(a)used for the manufacture, testing or research as referred to sub-section (1), or
(b)which is likely to carry or transmit any scheduled disease,
shall be promptly administered euthanasia and disposed of by the person in charge of or having control of the institution, laboratory or clinic, as the case may be, referred to in that sub-section.
(3)Every person who is in charge of or having control of an institution, laboratory or clinic referred to in sub-section (1) comply with the provisions of sub-section (1) and sub-section (2); and in the event of non-compliance he shall be guilty of an offence punishable with fine which may extend to twenty thousand rupees or imprisonment for a term which may extend to six months or with both, and in case the establishment is in commercial manufacturing of vaccines or medicine, a temporary suspension of licence up to a period of one year may also be imposed.