Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 33F] [Entire Act] Union of India - Subsection Section 33F(3) in The Drugs And Cosmetics Act, 1940 (3)No person who has any financial interest in the manufacture or sale of any drug shall be appointed to be a Government Analyst under this section.