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 34 in The Insecticides Rules, 1971

34. Despatch of samples for test or analysis.

(1)Samples for test or analysis under the Act shall be sent by registered post or by hand in a sealed packet together with a memorandum in [Form XX] [Substituted by Notification No. G.S.R. 840(E), dated 5.11.2015 (w.e.f. 30.10.1971).] in an outer cover addressed to the Insecticide Analyst.
(2)The packet as well as the outer cover shall be marked with a distinct mark.
(3)A copy of the memorandum in [Form XXI] [Substituted by Notification No. G.S.R. 840(E), dated 5.11.2015 (w.e.f. 30.10.1971).] together with a specimen, impression of the seals of the Inspector and of the seals, if any, of the person from whom he takes such samples, shall be sent separately by registered post or by hand to the Insecticide Analyst.