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]

Union of India - Section

Section 4 in The Rules For The Manufacture, Use, Import, Export And Storage Of Hazardous Micro-Organisms/genetically Engineered organisms Or Cells, 1989

4. Competent Authorities.-

(1)Recombinant DNA Advisory Committee (RDAC).-This Committee shall review developments in Biotechnology at national and international levels and shall recommend suitable and appropriate safety regulations for India in recombinant research, use and applications from time to time. The Committee shall function in the Department of Biotechnology.
(2)Review Committee on Genetic Manipulation (RCGM).-This Committee shall function in the Department of Biotechnology to monitor the safety related aspects in respect of on-going research projects and activities involving genetically engineered organisms/ hazardous micro-organisms. The Review Committee on Genetic Manipulation shall include representatives of (a) Department of Biotechnology (b) Indian Council of Medical Research (c) Indian Council of Agricultural Research (d) Council of Scientific and Industrial Research (e) other experts in their individual capacity. Review Committee on Genetic Manipulation may appoint sub-groups.It shall bring out manuals of guidelines specifying procedure for regulatory process with respect to activities involving genetically engineered organisms in research, use and applications, including industry, with a view to ensure environmental safety. All on-going projects involving high risk category and controlled field experiments shall be reviewed to ensure that adequate precautions and containment conditions are followed as per the guidelines.The Review Committee on Genetic Manipulation shall lay down procedures restricting or prohibiting production, sale, importation and use of such genetically engineered organisms or cells as are mentioned in the Schedule.
(3)Institutional Biosafety Committee (IBSC).-This Committee shall be constituted by an occupier or any person, including research institutions, handling micro-organisms/genetically engineered organisms. The Committee shall comprise the Head of the Institution, scientists engaged in DNA work, a medical expert and a nominee of the Department of Biotechnology. The occupier or any person including research institutions handling micro-organisms/genetically engineered organisms shall prepare, with the assistance of the Institutional Biosafety Committee (IBSC), an up-to-date on-site emergency plan according to the manuals/ guidelines of the RCGM and make available copies to the District Level Committee/State Biotechnology Co-ordination Committee and the Genetic Engineering Approval Committee.
(4)Genetic Engineering Approval Committee (GEAC).-This Committee shall function as a body under the Department of Environment, Forests and Wildlife for approval of activities involving large scale use of hazardous micro-organisms and recombinants in research and industrial production from the environmental angle. The Committee shall also be responsible for approval of proposals relating to release of genetically engineered organisms and products into the environment, including experimental field trials.
(5)State Biotechnology Co-ordination Committee (SBCC).-There shall be a State Biotechnology Co-ordination Committee in the States wherever necessary. It shall have powers to inspect, investigate and take punitive action in case of violation of statutory provisions through the Nodal Department and the State Pollution Control Board /Directorate of Health/Medical Services. The Committee shall review periodically the safety and control measures in the various industries/ institutions handling genetically engineered organisms /hazardous micro-organisms.
(6)District Level Committee (DLC).-There shall be a District Level Biotechnology Committee (DLC) in the districts wherever necessary under the District Collectors to monitor the safety regulations in installations engaged in the use of genetically modified organisms /hazardous micro-organisms and its applications in the environment.The District Level Committee or any other persons authorised in this behalf shall visit the installation engaged in activity involving genetically engineered organisms, hazardous micro-organisms, formulate an information chart, find out hazards and risks associated with each of these installations a. . co-ordinate activities with a view to meeting any emergency. They shall al,,,) prepare an off-site emergency plan. The District Level Committee shall regularly submit its report to the State Biotechnology Co-ordination Committee and the Genetic Engineering Approval Committee.