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 34] [Entire Act]

Union of India - Section

Section 2 in The Drugs (Control) Act, 1950

2. Interpretation

(1)In this Act, unless the context otherwise requires,
(a)dealer means a person carrying on, either personally or through any other person, the business of selling any drugs, whether wholesale or retail;
(b)drug means any drug as defined in clause (b) of section 3 of the Drugs and Cosmetics Act, 1940 (23 of 1940) in respect of which a declaration has been made under section 3;
(c)offer for sale includes a reference to an intimation by a person of the price proposed by him for a sale of any drug, made by the publication of a price list, by exposing the drug for sale in association with a mark indicating price, by the furnishing of a quotation or otherwise howsoever;
(d)producer includes a manufacturer.
[(1-A) As from the 1st November, 1956, any reference in this Act to the Central Government or the Chief Commissioner shall, in relation to the territories which, immediately before the 1st November, 1956, were comprised in the Part C State of Ajmer or Bhopal and Vindhya Pradesh or Coorg or Kutch, be construed as a reference to the State Government of Rajasthan or Madhya Pradesh or Mysore or Bombay, as the case may be.] [Inserted by the Adaptation of Laws (No.3) Order, 1956.]
(2)A drug shall be deemed to be in the possession of a person
(i)when it is held on behalf of that person by another person or when held by that person behalf of another person;
(ii)notwithstanding that it is mortgaged to another person.