Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 3 docs
Shri Brijesh Sharma vs The Liquidator, Super Bazar, The ... on 17 March, 2006
Santoshkumar vs The on 29 July, 2008
Gautam vs The on 12 May, 2010

User Queries
[Complete Act]
Central Government Act
Section 32B in The Pharmacy Act, 1948
32B. 1[ Special provisions for registration of displaced persons, repatriates and other persons.
(1) Notwithstanding anything contained in section 32 or section 32A, a State Council may permit to be entered on the register-
(a) the names of persons who possess the qualifications specified in clause (a) or clause (c) of section 31 and who were eligible for registration between the closing of the First Register and the date when the Education Regulations came into effect.
(b) the names of persons approved as" qualified persons" before the 31st December, 1969 for compounding or dispensing of medicines under the Drugs and Cosmetics Act, 1940 (23 of 1940 ), and the rules made thereunder;
(c) the names of displaced persons or repatriates who were carrying on business or profession of pharmacy as their principal means of livelihood in any country outside India for a total period of not less than five years from a date prior to the date of application for registration. Explanation.- In this sub- section,-
(i) " displaced person" means any person who, on account of civil disturbances or the fear of such disturbances in any area now forming part of Bangla Desh, has, after the 14th day of April, 1957 but before the 25th day of March, 1971 , left, or has been displaced from, his place of residence in such area and who has since then been residing in India;
(ii) " repatriate" means any person of Indian origin who, on account of civil disturbances or the fear of such disturbances in any
1. Ins. by Act 70 of 1976, s. 17 (w. e. f. 1- 9- 1976 ).
area now forming part of Burma, Sri Lanka or Uganda, or any other country has, after the 14th day of April, 1957 , left or has been displaced from, his place of residence in such area and who has since then been residing in India.
(2) The provisions of clauses (a) and (b) of sub- section (1) shall remain in operation for a period of two years from the commencement of the Pharmacy (Amendment) Act, 1976 (70 of 1976 ).
Scrutiny of applications for registration.