Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 10 docs - [View All]
Jharkhand Chemists And Druggists ... vs Jharkhand State Registration ... on 13 November, 2006
Jharkhand Chemists And Druggists ... vs Jharkhand State Registration ... on 13 November, 2006
Pharmacy Council Of India, New ... vs Smt. Archna Patwari And Ors. on 23 November, 2001
Indian Pharmaceutical ... vs State Of Tripura And Ors. on 15 September, 2006
Shyamal Kumar Sinha vs State Of Jharkhand And Ors. on 26 July, 2005

Loading...
User Queries
[Complete Act]
Central Government Act
Section 30 in The Pharmacy Act, 1948
30. Preparation of first register.
(1) For the purpose of preparing the first register, the State Government shall by notification in the Official Gazette constitute a Registration Tribunal. consisting of three persons, and shall also appoint a Registrar who shall act as Secretary of the Registration Tribunal.
(2) The State Government shall, by the same or a like notification, appoint a date on or before which applications for registration, which shall be accompanied by the prescribed fee, shall be made to the Registration Tribunal.
(3) The Registration Tribunal shall examine every application received on or before the appointed date, and if it is satisfied that the applicant is qualified for registration under section 31, shall direct the entry of the. name of the applicant on the register.
(4) The first register so prepared shall thereafter be published in such manner as the State Government may direct, and any person aggrieved by a decision of the Registration Tribunal expressed or implied in the register as so published may, within sixty days from the date of such publication, appeal to an authority appointed by the State Government in this behalf by notification in the Official Gazette.
(5) The Registrar shall amend the register in accordance with the decisions of the authority appointed under sub- section (4) and shall thereupon issue to every person whose name is entered in the register a certificate of registration in the prescribed form.
(6) Upon the constitution of the State Council, the register shall be given into its custody, and the State Government may direct that all or any specified Dart of the application fees for registration in the first register shall be paid to the credit of the State Council.
Qualifications for entry on first register.