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 0] [Entire Act]

State of Rajasthan - Section

Section 19 in The Rajasthan Weights and Measures (Enforcement) Act, 1958

19. Manufacturers etc. to maintain records and documents.

(1)Every manufacturer, repairer or dealer in weights or measures or weighing or measuring instruments, and every person using them in transactions for trade or commerce shall maintain such records and accounts as may be prescribed and, if required so to do by an Inspector or Assistant Inspector, shall produce such records and accounts before him.
(2)Notwithstanding anything contained in sub-section (1) if the State Government is of opinion that, having regard to the nature of business carried on by any such manufacturer, repairer or dealer, it is necessary so to do, it may, by order, exempt such person or class of persons from the operations of that sub-section.