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 124 in The Drugs and Cosmetics Rules, 1945

124. [ Standards of drugs. [Substituted by G.S.R. 19, dated 15.12.1977 (w.e.f. 7.1.1978).]

(1)For drugs included in the Indian Pharmacopoeia-
(a)The standards for identity, purity and strength shall be those as may be specified in the edition of the Indian Pharmacopoeia for the time being in force.
(b)In case the standards for identity, purity and strength for drugs are not specified in the edition of the Indian Pharmacopoeia for the time being in force but are specified in the edition of the Indian Pharmacopoeia immediately preceding, the standards for identity, purity and strength shall be those occurring in such immediately preceding edition of the Indian Pharmacopoeia.
(2)For other drugs:
(a)The standards for identity, purity and strength shall be those as may be specified in the edition of the official pharmacopoeia, for the time being in force, of any country to which the drug claims to comply with.
(b)In case the standards for identity, purity and strength for drugs are not specified in the edition of such official pharmacopoeia, for the time being in force, but are specified in the edition immediately preceding, the standards for identity, purity and strength shall be those occurring in such immediately preceding edition of such official pharmacopoeia to which the drug claims to comply with.
(c)For drugs for which standards are not included in the edition of the official pharmacopoeia, for the time being in force, of any country or in its edition immediately preceding, but included in the official compendia of drugs standards, namely:-
The British Pharmaceutical Codex or the National Formulary of the United States, for the time being in force, to which the drug claims to comply with.]