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 122EA(1)] [Section 122EA] [Entire Act] Union of India - Subsection Section 122EA(1)(e) in The Drugs and Cosmetics Rules, 1945 (e)"blood component" means a drug prepared, obtained, derived or separated from a unit of blood drawn from a donor;