Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 25 docs - [View All]
Dwarka Nath & Anr vs Municipal Corporation Of Delhi on 23 April, 1971
Samir Kanti Basu vs Union Of India And Others on 23 December, 2009
Babu Lal Hargovindas vs State Of Gujarat on 18 March, 1971
Academy Of Nutrition Improvement ... vs Union Of India on 4 July, 2011
A. Narsappa vs Food Inspector, City ... on 23 June, 1972

Loading...
User Queries
[Section 23] [Complete Act]
Central Government Act
Section 23(1) in The Prevention Of Food Adulteration Act, 1954
(1) Power of the Central Government to make rules. The Central Government may, after consultation with the Committee and after previous publication by notification in the Official Gazette, make rules to carry out the provisions of this Act: Provided that consultation with the Committee may be dispensed with if the Central Government is of the opinion that circumstances have arisen which render it necessary to make rules without such consultation, but, in such a case, the Committee shall be consulted within six months of the making of the rules and the Central Government shall take into consideration any suggestions which the Committee may make in relation to the amendment of the said rules.]
(lA) 4[ ] 5[ In particular and without prejudice to the generality of the foregoing power, such rules may provide for all or any of the following matters, namely:-]
(a) specifying the articles of food or classes of food for the import of which a licence is required and prescribing the form and conditions of such licence, the authority empowered to issue the same, 6[ the fees payable therefor, the deposit of any sum as security for the performance of the conditions of the licence and the circumstances under which such licence or security may be cancelled or forfeited;]
(b) defining the standards of quality for, and fixing the limits of variability permissible in respect of, any article of food;
1. Subs. by Act 34 of 1976, s. 19 for and 21 (w. e. f. 1- 4- 1976 ).
2. Ins. by s. 20, ibid. (w. e. f. 1- 4- 1976 ).
3. Ins. by s. 21, ibid. (w. e. f. 1- 4- 1976 ).
4. Sub- section (1) renumbered as sub- section (1A) by s. 21, ibid. (w. e. f. 1- 4- 1976 ).
5. Subs. by s. 21, ibid., for certain words (w. e. f. 1- 4- 1976 ).
6. Subs. by Act 49 of 1964, s. 13, for" and the fees payable therefor" (w. e. f. 1- 3- 1965 ).
(c) laying down special provisions for imposing rigorous control over the production, distribution and sale of any article or class of articles of food which the Central Government may, by notification in the Official Gazette, specify in this behalf including registration of the premises where they are manutactured, maintenance of the premises in a sanitary condition and maintenance of the healthy state of human beings associated with the production, distribution and sale of such article or class of articles;
(d) restricting the packing and labelling of any article of food and the design of any such package or label with a view to preventing the public or the purchaser being deceived or misled is to the character, quality or quantity of the article 1[ or to preventing adulteration];
(e) defining the qualifications, powers and duties of food inspectors and public analysts;
(ee) 1[ defining the laboratories where samples of articles of food or adulterants may be analysed by public analysis under this Act;]
(f) prohibiting the sale or defining the conditions of sale of any substance which may be injurious to health when used as food or restricting in any manner its use as an ingredient in the manufacture of any article of food or regulating by the issue of licences the manufacture or sale of any article of food;
(g) defining the conditions of sale or conditions for licence of sale of any article of food in the interest of public health;
(h) specifying the manner in which containers for samples of food purchased for analysis shall be sealed up or fastened up;
(hh) 1[ defining the methods of analysis;]
(i) specifying a list of permissible preservatives, other than common salt and sugar, which alone shall be used in preserved fruits, vegetables or their products or any other article of food as well as the maximum amounts of each preservative;
(j) specifying the colouring matter and the maximum quantities thereof which may be used in any article of food;
(k) providing for the exemption from this Act or of any requirements contained therein and subject to such conditions,
1. Ins. by Act 34 of 1976, s. 21 (w. e. f. 1- 4- 1976 ).
if any, as may be specified, of any article or class of articles of food;
(l) prohibiting or regulating the manufacture, transport or sale of any article known to be used as an adulterant of food;
(m) prohibiting or regulating-
(i) addition of any water, or other diluent or adulterant to any article of food;
(ii) the abstrection and igredient from any article of food;
(iii) the sale of any article of food to which such addition or from which such attraction has been made or which has been otherwise artificially treated;
(iv) the mixing of two or more articles of food which are similar in nature or appearance;
(n) providing for the destruction of such articles of food as are not in accordance with the provisions of this Act or of the rules made thereunder.