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

42. Power to make rules.

(1)The State Government may, by notification in the Official Gazette, make rules to carry out the purposes of this Act,
(2)In particular, and without prejudice to the generality of the foregoing power, such rules may provide for all or any of the following matters, namely:-
(a)the material of which and the designs and specifications according to which working standards may be made, any agency by which such standards may be prepared, the person by whom or the authority by which and the manner in which such standards may be stamped and authenticated; the places at which and the custody and manner in which such standards may be kept;
(b)the procedure for the verification or re-verification and marking of working standards, the persons by whom, the places at which and the intervals at which, they may be marked;
(c)the material of which and the designs and specifications according to which secondary standards may be made, the place at which and the custody and manner in which such standards may be kept;
(d)the procedure for the verification and making of secondary standards and the manner in which they may be marked;
(e)the number of weighing and measuring instruments to be kept, the manner in which they may be verified and stamped and necessary particulars regarding the same;
(f)the manner in which commercial weights and measures may be marked by manufacturers;
(g)the form and manner in which and the conditions subject to which licences may be granted to persons for manufacture, repair or sale of commercial weights and measures and weighing and measuring instruments;
(h)the qualifications and duties generally of Inspectors or Assistant Inspectors under this Act;
(i)the verification and stamping of weights and measures and weighing and measuring instruments and the period within which they are to be re-verified;
(j)the inspection of weights and measures and weighing and measuring instruments used in transactions for trade or commerce;
(k)the seizure detention [disposal] [Inserted vide section 5(a) of Rajasthan Act No. 20 of 1960, Published in Rajasthan Gazette, Extraordinary, Part 4-A, dated 25.5.1960.] and destruction of weights and measures which are not authorised by this Act;
(l)the books, accounts and records relating to weights and measures and weighing and measuring instruments to be maintained and the manner in which they may be maintained or produced;
(m)the limits of error which may be tolerated in secondary or working standards;
(n)the limits of error which may be tolerated in weights and measures and weighing and measuring instruments used or intended to be used in transactions for trade or commerce;
(o)the limits of error which may be tolerated in selling articles by weights and measures generally or as regards any trade or class of trades;
(p)the form and manner in which appeals may be preferred against decisions of Inspectors or Assistant Inspectors and the procedure for hearing appeals;
(q)the fees which may be charged for the grant of licences under section 13 and for verification re-verification adjustment and stamping of weights and measures and weighing and measuring instruments and the collection and levy of the same;
(r)any other matter which has to be or may be prescribed.
(3)In making any rule under this section the State Government may provide that a breach thereof shall be punishable with fine which may extend to [five hundred rupees.] [Substituted vide section 5(b) of Rajasthan Act No. 20 of 1960, Published in Rajasthan Gazette, Extraordinary, Part 4-A, dated 25.5.1960 for one hundred rupees.]
(4)The power to make rules under this section shall be subject to the condition of previous publication in the Official Gazette.
(5)All rules made under this section shall as soon as may be, after they are made, be laid before the State Legislature.