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 20] [Entire Act]

State of Madhya Pradesh - Subsection

Section 20(1) in The M.P. Standards of Weights and Measures (Enforcement) Rules, 1989

(1)No person shall be appointed as Inspector unless he-
(a)is a graduate of a recognized University in Science (with Physics as one of the subjects), technology or engineering or holds a recognized diploma in engineering; and
(b)is able to speak, read and write at least one of the regional languages of the State.