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]

State of Rajasthan - Section

Section 12 in The Rajasthan Poisons Rules, 1972

12. Stock register.

(1)Licence-holder shall maintain in respect of each poison specified in the Schedule I, a stock register which contain the following particulars, namely:-
(a)Serial Number.
(b)Date.
(c)Amount received.
(d)Name and address of person from whom received.
(e)Balance in stock.
(f)Remarks.
(2)The stock register shall be balanced daily.N.B. - In case of dispensing chemists and druggists, balance of stock in hand shall not be required to be struck daily, since the balance will be liable to reduction by the amount used in the prescriptions and wastage. It will however be possible roughly to estimate this amount by reference to the prescription register, the entries in which it is intended should be excluded from the sale and stock registers.