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] [Section 76] [Entire Act]

Union of India - Subsection

Section 76(6) in The Drugs and Cosmetics Rules, 1945

(6)[ The applicant shall furnish to the licensing authority, if required to do so, data on the stability of drugs which are likely to deteriorate for fixing the date of expiry which shall be printed on the labels of such drugs on the basis of the date so furnished.] [Added by G.S.R. 444, dated 31.3.1973 (w.e.f. 28.4.1973).]