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 Bihar - Section

Section 17 in Bihar Legal Metrology (Enforcement), Rules, 2014

17. Fee for verification.

(1)Fees payable for verification and stamping of weight or measure at the office or camp office of the Legal Metrology Officer shall be as specified in Schedule IX.
(2)If , at the request of the user of weight or measure, verification is done at any premises other than the office or camp office of the Legal Metrology Officer, an additional fee shall be charged at half the rate specified in the Schedule IX and the user of the weight or measure shall pay the expenses incurred by the Legal Metrology Officer for visiting the premises including the cost of transporting and handling the Working Standard and other equipment subject to a minimum of rupees One hundred.Provided that no additional fee shall be charged for verification and stamping of weights and measures in situ of;
(i)vehicle tanks for petroleum products and other liquids, Meter for Liquids Other than Water (Fuel Dispenser, Liquid Petroleum Gas, Milk Dispensers), Compressed Natural Gas Dispensers, Non-automatic weighing Instruments like weighbridges, platform machines, crane scale, Automatic Gravimetric Filling Instruments, Automatic Rail-weigh bridge, Discontinuous Totalizing Automatic Weighing Instruments and such other weight or measure which cannot and should not be moved from its location;
(ii)Weight or measure in the premises of manufacturer or dealer of such weight or measure.
(3)If a weight or measure is presented to the Legal Metrology Officer for re-verification after expiry of the validity of the stamp, and additional fee at half the rates specified in Schedule IX shall be payable for every quarter of the year or part thereof.
(4)Full fee shall be payable for re-stamping any weight or measure held in stock with manufacturer or dealer within the period specified in rule 14, from the date on which it was last stamped, provided that the original stamp was not obliterated.
(5)A weight or measure which on verification/ inspection is found to be incorrect shall be returned to the person concerned for adjustment informing him, in a Performa specified by the Controller, of the defects found in the weight or measure, and calling upon him to remove the defects within a period not exceeding seven days. When the necessary adjustment has been carried out, such weight or measure shall be verified on payment of the fees specified in Schedule IX and if found correct shall be stamped.