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 6] [Entire Act]

Union of India - Subsection

Section 6(2) in The Bureau Of Indian Standards (Certification) Regulations, 1988

(2)In addition to the application fee paid by the applicant with his application under sub-regulation (1), there shall be paid by every licensee
(i)an annual license fee of [rupees one thousand] [Substituted by Notification No. BIS/EC/REG/6, dated 27.9.1994, for " rupees five hundred" . ];
(ii)a marking fee at the rate as may be determined by the Bureau and Corresponding to total annual production of the article or process covered by the Standard Mark or a minimum fee, whichever is higher.