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 42] [Entire Act]

Union of India - Subsection

Section 42(3) in The Pharmacy Act, 1948

(3)Cognizance of an offence punishable under this section shall not be taken except upon complaint made by [order of the State Government or any officer authorised in this behalf by the State Government or by order of the Executive Committee of the State Council] [ Substituted by Act 24 of 1959, Section 16, for " an order of the State Government" (w.e.f. 1.5.1960).].