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 3] [Entire Act]

Union of India - Section

Section 76 in The Standards Of Weights And Measures Act, 1976

76. Establishment of a training institute and provisions for training thereat

(1)There shall be established by the Central Government, at such place as it may think fit, an Institute to be known as the Indian Institute of Legal Metrology (hereafter referred to as the Institute) for imparting training in legal metrology and other allied branches of knowledge.
(2)The management and control of the Institute, which shall vest in the Central Government, shall be carried on in accordance with such regulations as may be made by the Central Government.
(3)The Central Government shall provide the Institute with such teaching staff and other employees, and with such equipments and other facilities as it may think fit to enable the Institute to function effectively as an Institution for imparting adequate training in legal metrology and other allied branches of knowledge.
(4)The courses and curricula for training at the Institute and the period for which the training may be imparted thereat for each course shall be such as may be prescribed.
(5)The Central Government shall prescribe the minimum qualifications which a person shall possess in order to be eligible for admission to the Institute for receiving training thereat and different qualifications may be prescribed for different courses of training imparted at the Institute.
(6)The Central Government and every State Government may depute, in such batches as may be convenient to the Institute, employees of, or above, the rank of an Inspector for receiving training at the Institute and the Central Government may also arrange for the training, at the Institute, of such other persons as it may think fit.
(7)The Institute may,
(a)carry out such researches in legal metrology and other allied branches of knowledge as may be entrusted to it by the Central Government, and
(b)hold such seminars, meetings or other gatherings as it may think fit.