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 101] [Entire Act]

Union of India - Section

Section 27 in The Food Safety And Standards Act, 2006

27. Liability of Manufacturers, packers, wholesalers, distributors and sellers.-

(1)The manufacturer or packer of an article of food shall be liable for such article of food if it does not meet the requirements of this Act and the rules and regulations made thereunder.
(2)The wholesaler or distributor shall be liable under this Act for any article of food which is-
(a)supplied after the date of its expiry; or
(b)stored or supplied in violation of the safety instructions of the manufacturer; or
(c)unsafe or misbranded, or
(d)unidentifiable of manufacturer from whom the article of food have been received; or
(e)stored or handled or kept in violation of the provisions of this Act, the rules and regulations made thereunder; or
(f)received by him with knowledge of being unsafe.
(3)The seller shall be liable under this Act, for any article of food which is-
(a)sold after the date of its expiry; or
(b)handled or kept in unhygienic conditions; or
(c)misbranded; or
(d)unidentifiable of the manufacturer or the distributors from whom such articles of food were received; or
(e)received by him with knowledge of being unsafe.