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 161] [Entire Act]

Union of India - Section

Section 4 in The Prevention Of Food Adulteration Act, 1954

4. Central Food Laboratory .- [(1) The Central Government shall, by notification in the Official Gazette, establish one or more Central Food Laboratory or Laboratories to carry out the functions entrusted to the Central Food Laboratory by this Act or any rules made under this Act:

Provided that the Central Government may, by notification in the Official Gazette, also specify any Laboratory or Institute as a Central Food Laboratory for the purposes of this Act.]
(2)The Central Government may, after consultation with the Committee, make rules prescribing-
(a)the functions of a Central Food Laboratory and the local area or areas within which such functions may be carried out;
(b)the procedure for the submission to the said Laboratory of samples of articles of food for analysis or tests, the forms of the Laboratory's reports thereon and the fees payable in respect of such reports;
(c)such other matters as may be necessary or expedient to enable the said Laboratory to carry out its functions.
GENERAL PROVISIONS AS TO FOOD