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]

State of Himachal Pradesh - Section

Section 15 in The Himachal Pradesh Poisons (Possession and Sale) Rules, 2014

15. Custody of poisons kept for sale and labelling of receptacles in which they are kept.

- All poisons kept for sale under these rules by any license holder shall be kept securely in a box, almirah, room or building (according to the quantity maintained) which shall be secured by lock and key and in which no substance shall be placed other than poisons possessed in accordance with a license granted under these rules, and each poison shall be kept, securely within such box, almirah, room or building in a separate closed receptacle of glass, metal or earthenware. Every such box, almirah, room or building and every such receptacle shall be marked with the word 'POISON' in red capital letters, both in English and in the local language and in the case of receptacles containing separate poison, with name of such poison.