>
Title: Need to accord approval to the amendments made by the Maharashtra Legislative Assembly to the Prevention of Food Adulteration Act, 1954.
SHRI ANANDRAO VITHOBA ADSUL (BULDHANA): I wish to draw the attention of the Government towards the increasing incident of adulteration in milk and other food products. Both Houses of Maharashtra Legislature have approved a proposal to amend the Prevention of Food Adulteration Act, 1954 to make all punishable offences cognizable and non bailable. The aforesaid bill is pending with the M/o Home Affairs and M/O Health and Family Welfare.
There is an urgent need to amend the Prevention of Food Adulteration Act, 1954 so as to make all punishable offences cognizable and non-bailable.