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 982] [Entire Act]

Union of India - Section

Section 18 in The Drugs And Cosmetics Act, 1940

18. Prohibition of manufacture and sale of certain drugs and cosmetics.—

From such date as may be fixed by the State Government by notification in the Official Gazette in this behalf, no person shall himself or by any other person on his behalf—
(a)manufacture for sale or for distribution, or sell, or stock or exhibit or offer for sale, or distribute—
(i)any drug which is not of a standard quality, or is misbranded, adulterated or spurious;
(ii)any cosmetic which is not of a standard quality, or is misbranded, adulterated or spurious;
(iii)any patent or proprietary medicine, unless there is displayed in the prescribed manner on the label or container thereof the true formula or list of active ingredients contained in it together with the quantities, thereof;
(iv)any drug which by means of any statement design or device accompanying it or by any other means, purports or claims to prevent, cure or mitigate any such disease or ailment, or to have any such other effect as may be prescribed;
(v)any cosmetic containing any ingredient which may render it unsafe or harmful for use under the directions indicated or recommended;
(vi)any drug or cosmetic in contravention of any of the provisions of this Chapter or any rule made thereunder;
(b)sell, or stock or exhibit or offer for sale, or distribute any drug or cosmetic which has been imported or manufactured in contravention of any of the provisions of this Act or any rule made thereunder;
(c)manufacture for sale or for distribution, or sell, or stock or exhibit or offer for sale, or distribute any drug or cosmetic, except under, and in accordance with the conditions of, a licence issued for such purpose under this Chapter:
Provided that nothing in this section shall apply to the manufacture, subject to prescribed conditions, of small quantities of any drug for the purpose of examination, test or analysis:Provided further that the Central Government may, after consultation with the Board, by notification in the Official Gazette, permit, subject to any conditions specified in the notification, the manufacture for sale or for distribution, sale, stocking or exhibiting or offering for sale or distribution of any drug or class of drugs not being of standard quality.