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 248] [Entire Act]

Union of India - Section

Section 19 in The Prevention Of Food Adulteration Act, 1954

19. Defence which may or may not be allowed in prosecutions under this Act .-(1) It shall be no defence in a prosecution for an offence pertaining to the sale of any adulterated or misbranded article of food to allege merely that the vendor was ignorant of the nature, substance or quality of the food sold by him or that the purchaser having purchased any article for analysis was not prejudiced by the sale.

(2)[ A vendor shall not be deemed to have committed an offence pertaining to the sale of any adulterated or misbranded article of food if he proves-
(a)that he purchased the article of food-
(i)in a case where a license is prescribed for the sale thereof, from a duly licensed manufacturer, distributor or dealer,
(ii)in any other case, from any manufacturer, distributor or dealer, with a written warranty in the prescribed form; and
(b)that the article of food while in his possession was properly stored and that he sold it in the same state as he purchased it.]
(3)Any person by whom a warranty as is referred to [in section 14] [ ubstituted by Act 49 of 1964, Section 10, for " in sub-section (2)" (w.e.f. 1-3-1965).] is alleged to have been given shall be entitled to appear at the hearing and give evidence.