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 75] [Entire Act]

State of Haryana - Subsection

Section 75(10) in Haryana Narcotic Drugs and Psychotropic Substances Rules, 1985

(10)
(i)In the case of preparations containing cocaine, morphine or diacetyl morphine, the bottles, phials, packages, or other containers of these preparations or the labels affixed to them shall either plainly show the actual quantity of the drugs present in each container, or give sufficient particulars to admit of the ready calculation of such quantity.
(ii)a package or a bottle containing the drugs shall before sale be marked with the quantity of the drugs in the package or the bottle;
(iii)A preparation, admixture, extract or any other substance containing any of these drugs shall be sold only in a package or bottle plainly marked -
(a)in the case of a powder, solution or ointment, with the total quantity thereof in the package or bottle, and the percentage of the drugs in the powder, solution or ointment;
(b)in the case of tabloids or other similar forms of preparations with the quantity of the drugs in each tabloid or other similar forms of preparation, and the number of tabloids or other similar forms of preparation in the package or bottle.