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 1] [Entire Act]

Union of India - Section

Section 25 in The Bureau Of Indian Standards Act, 1986

25. Inspecting officer

.-(1) The Bureau may appoint as many inspecting officers as may be necessary for the purpose of inspecting whether any article or process in relation to which the Standard Mark has been used conforms to the Indian Standard or whether the Standard Mark has been properly used in relation to any article or process with or without license, and for the purpose of performing such other functions as may be assigned to them.
(2)Subject to any rules made under this Act, an inspecting officer shall have power to-
(a)inspect any operation carried on in connection with any article or process in relation to which the Standard Mark has been used; and
(b)take samples of any article or of any material or substances used in any article or process in relation to which the Standard Mark has been used.
(3)Every inspecting officer shall be furnished by the Bureau with a certificate of appointment as an inspecting officer and the certificate shall, on demand, be produced by the inspecting officer.