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 9] [Entire Act]

Union of India - Section

Section 10 in The Bureau Of Indian Standards Act, 1986

10. Functions of the Bureau

.-(1) The Bureau may exercise such powers and perform such duties as may be assigned to it by or under this Act and, in particular, such powers include the power to-(a)establish, publish and promote in such manner as may be prescribed the Indian Standard, in relation to any article or process;(b)recognise as an Indian Standard, in such manner as may be prescribed, any standard established by any other Institution in India or elsewhere, in relation to any article or process;(c)specify a Standard Mark to be called the Bureau of Indian Standards Certification Mark which shall be of such design and contain such particulars as may be prescribed to represent a particular Indian Standard;(d)grant, renew, suspend or cancel a license for the use of the Standard Mark;(e)levy fees for the grant or renewal of any license;(f)make such inspection and take such samples of any material or substance as may be necessary to see 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 improperly used in relation to any article or process with or without a license;(g)seek recognition of the Bureau and of the Indian Standards outside India on such terms and conditions as may be mutually agreed upon by the Bureau with any corresponding institution or organisation in any country;(h)establish, maintain and recognise laboratories for the purposes of standardisation and quality control and for such other purposes as may be prescribed;(i)undertake research for the formulation of Indian Standards in the interests of consumers and manufacturers;(j)recognise any institution in India or outside which is engaged in the standardisation of any article or process or the improvement of the quality of any article or process;(k)provide services to manufacturers and consumers of articles or processes on such terms and conditions as may be mutually agreed upon;(l)appoint agents in India or outside India for the inspection, testing and such other purposes as may be prescribed;(m)establish branches, offices or agencies in India or outside;(n)inspect any article or process, at such times and at such places as may be prescribed in relation to which the Standard Mark is used or which is required to conform to the Indian Standard by this Act or under any other law irrespective of whether such article or process is in India or is brought or intended to be brought into India from a place outside India;(o)coordinate activities of any manufacturer or association of manufacturers or consumers engaged in standardisation and in the improvement of the quality of any article or process or in the implementation of any quality control activities;(p)perform such other functions as may be prescribed.
(2)The Bureau shall perform its functions under this section in accordance with, and subject to, such rules as may be made by the Central Government.