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 2] [Entire Act]

Union of India - Section

Section 9A in The Drugs And Cosmetics Act, 1940

9A. Adulterated drugs.—

For the purposes of this Chapter, a drug shall be deemed to be adulterated,—
(a)if it consists, in whole or in part, of any filthy, putrid or decomposed substance; or
(b)if it has been prepared, packed or stored under insanitary conditions whereby it may have been contaminated with filth or whereby it may have been rendered injurious to health; or
(c)if its container is composed in whole or in part, of any poisonous or deleterious substance which may render the contents injurious to health; or
(d)if it bears or contains, for purposes of colouring only, a colour other than one which is prescribed; or
(e)if it contains any harmful or toxic substance which may render it injurious to health; or
(f)if any substance has been mixed therewith so as to reduce its quality or strength.