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 Madhya Pradesh - Section

Section 19 in The M.P. Dangerous Drugs Rules, 1959

19. Exemptions.

(1)The medical institutions exempted under rule 8 or these rules shall also be exempt from the provisions regarding the sale of manufactured drugs other than prepared opium in so far as the sale consists in taking payment for medicines issued in accordance with the rules prescribed for the hospital or dispensary :Provided that such institutions shall maintain a true and correct account of the manufactured drugs, in Form D.D.R. 4.
(2)Subject to the provisions of sub-rule (3) an approved medical practitioner usually dispensing medicines to his patients in the exercise of his profession shall be exempt from the provisions regarding the sale of manufactured drugs other than prepared opium in so far as the sale consists in taking payment for medicines issued or medical treatment given to bona fide patients:Provided that this exemption shall only apply to a dispensary owned by an approved medical practitioner where no prescriptions except his own are dispensed:Provided further that the approved medical practitioner shall-
(i)get himself registered with the Collector or District Excise Officer;
(ii)maintain a register in form D.D.R. 5 alongwith patients card in form D.D.R. 6 accounting for the manufactured drugs in stock, received and used;
(iii)file and preserve, for not less than two years, all the prescriptions so dispensed at the dispensary;
(iv)produce the prescriptions along with his stock and permits and invoices of supplies obtained on the demand of any officer not below the rank of Sub-Inspector of Excise; and
(v)furnish such returns and information in regard to dealings in dangerous drugs as may be required by the Collector or the District Excise Officer.
(3)The exemption under sub-rule (2) may be withdrawn by the Excise Commissioner if there is any breach of the conditions given in that sub-rule, or if he is satisfied, after such enquiry as he deems proper, that dangerous drugs are supplied otherwise than for bona fide medical treatment.