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] [Section 12] [Entire Act]

State of Punjab - Subsection

Section 12(8) in The Punjab Standards of Weights and Measures (Enforcement) Rules, 1993

(8)The weights or measures seized by the Controller or any other officer authorised by him in writing, in this behalf, under sub-section (5) of section 20 of the Act, shall be sold and proceeds thereof shall be distributed amongst the claimants after deducting the necessary charges incurred by the Controller or by the authorised officer in the disposal of the Weights or Measurers. The charges so realised shall be credited to the State Government.