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 1] [Entire Act]

Union of India - Section

Section 2 in Cigarettes (Regulation of Production, Supply and Distribution) Act, 1975

2. Definitions.

- In this Act, unless the context otherwise requires, -
(a)"advertisement" includes any notice, circular and other document and also includes any visible representation made by means of any light, sound, smoke or gas;
(b)"cigarette" includes, -
(i)any roll of tobacco wrapped in paper or in any other substance not containing tobacco,
(ii)any roll of tobacco wrapped in any substance containing tobacco, which, by reason of its appearance, the type of tobacco used in the filler, or its packing and labelling is likely to be offered to, or purchased by, consumers as cigarette,
but does not include beedi, cheroot and cigar;
(c)"distribution" includes distribution by way of sample.Whether free or otherwise;
(d)"export" , with its grammatical variations and cognate expressions, means taking out of India to a place outside India;
(e)"foreign Language" means a language which is neither an Indian language nor the English language;
(f)"import" , with is grammatical variations and cognate expressions, means bringing into India from a place outside India;
(g)"Indian language" means a language specified in the English Schedule to the Constitution, and includes any dialect of such language;
(h)"label" means any written, marked, stamped, printed or graphic matter, affixed to, or appearing upon, any package;
(i)"package" include a box, carton, tin, or other container;
(j)"prescribed" means prescribed by rules made under this Act;
(k)"production" , with its grammatical variations and cognate expressions, includes -
(i)packing, labelling, re-labelling, of containers,
(ii)re-packing from bulk packages to retail packages and
(iii)the adoption of any other method to render the product marketable;
(l)"sale" with its grammatical variations and cognate expressions, means any transfer of property in goods by one person to another, whether for cash or on credit or by way of exchange and whether wholesale or retail and includes an agreement for sale, an offer for sale and exposure for sale;
(m)"specified warning" means the following warning namely, "Cigarette smoking is injurious to health".