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 1] [Entire Act]

Union of India - Section

Section 7 in The Infant Milk Substitutes, Feeding Bottles and Infant Foods (Regulation of Production, Supply and Distribution) Act, 1992

7. Educational and other materials relating to feeding of infants to contain certain particulars .-(1) [Every educational or other material including advertisements or material relating to promotion of infant milk substitutes, feeding bottles and infant foods], whether audio or visual, dealing with pre-natal or post-natal care or with the feeding of an infant and intended to reach pregnant women or mothers of infants shall include clear information relating to-

(a)the benefits and superiority of breast-feeding;(b)the preparation for, and the continuance of, breast-feeding;(c)the harmful effects on breast-feeding due to the partial adoption of bottle feeding;(d)the difficulties in reverting to breast-feeding of infants after a period of feeding by infant milk substitute;(e)the financial and social implications in making use of infant milk substitutes and feeding bottles;(f)the health hazards of improper use of infant milk substitutes and feeding bottles;[( fa) the date of printing and publication of such material and the name of the printer and publisher;] [ Inserted by Act 38 of 2003, Section 7 (w.e.f. 1.1.2004).](g)such other matters as may be prescribed.
(2)No material referred to in sub-section (1) shall be utilised to promote the use or sale of infant milk substitutes for [feeding bottles or infant foods] [ Substituted by Act 38 of 2003, Section 7, for " feeding bottles" (w.e.f. 1.1.2004).].