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 224] [Entire Act]

Union of India - Section

Section 17 in The Insecticides Act, 1968

17. Prohibition of import and manufacture of certain insecticides.-

(1)No person shall, himself or by any person on his behalf, import or manufacture-
(a)any misbranded insecticide;
(b)any insecticide the sale, distribution or use of which is for the time being prohibited under section 27;
(c)any insecticide except in accordance with the conditions on which it was registered;
(d)any insecticide in contravention of any other provision of this Act or of any rule made thereunder:
Provided that any person who has applied for registration of an insecticide [under any of the provisos] to sub-section (1) of section 9 may continue to import or manufacture any such insecticide and such insecticide shall not be deemed to be a misbranded insecticide within the meaning of sub-clause (vi) or sub-clause (vi) or sub-clause (viii) of clause (k) of section 3, until he has been informed by the Registration Committee of its decision to refuse to register the said insecticide.
(2)No person shall, himself or by any person on his behalf, manufacture any insecticide except under, and in accordance with the conditions of, a license issued for such purpose under this Act.