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] [Section 65] [Entire Act]

Union of India - Subsection

Section 65(21) in The Drugs and Cosmetics Rules, 1945

(21)[(a) The supply of drugs specified in Schedule X shall be recorded at the time of supply in a register (bound and serially page numbered) specially maintained for the purpose and separate pages shall be allotted for each drug. [Inserted by G.S.R. 462(E), dated 22.6.1982 (w.e.f. 22.6.1982).]
(b)The following particulars shall be entered in the said register, namely:-
(i)Date of transaction;
(ii)Quantity received, if any, the name and address of the supplier and the number of the relevant license held by the supplier;
(iii)Name of the drug;
(iv)Quantity supplied;
(v)Manufacturer's name;
(vi)Batch No. or Lot No.;
(vii)Name and address of the patient/purchaser;
(viii)Reference Number of the prescription against which supplies were made;
(ix)Bill No. and date in respect of purchases and supplies made by him;
(x)Signature of the person under whose supervision the drugs have been supplied.]