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 8] [Entire Act]

Union of India - Subsection

Section 8(5) in The Packaged Commodities (Regulation) Order, 1975

(5)If, as a result of the tests aforesaid, it is found that,-
(a)the statistical average of the quantity contained in the sample packages checked by the authorised person is less than the quantity declared on the package; or
(b)the quantity contained in more than ten per cent of the sample packages checked by the authorised person exceeds the maximum permissible [the error in deficiency] [Substituted by SO. 520 (E), dated 2.8.1976.] specified in the concerned Schedule to this Order in relation to the commodity concerned, the manufacturer, or, where the manufacturer is not the packer, the packer, shall be deemed to have contravened this Order.