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 343] [Entire Act]

Union of India - Section

Section 32 in The Drugs And Cosmetics Act, 1940

32. Cognizance of offences. —

(1)No prosecution under this Chapter shall be instituted except by—
(a)an Inspector; or
(b)any gazetted officer of the Central Government or a State Government authorised in writing in this behalf by the Central Government or a State Government by a general or special order made in this behalf by that Government; or
(c)the person aggrieved; or
(d)a recognised consumer association whether such person is a member of that association or not.
(2)Save as otherwise provided in this Act, no court inferior to that of a Court of Session shall try an offence punishable under this Chapter.
(3)Nothing contained in this Chapter shall be deemed to prevent any person from being prosecuted under any other law for any act or omission which constitutes an offence against this Chapter.