Section 42(2)(a) in The Rajasthan Weights and Measures (Enforcement) Act, 1958
(a)the material of which and the designs and specifications according to which working standards may be made, any agency by which such standards may be prepared, the person by whom or the authority by which and the manner in which such standards may be stamped and authenticated; the places at which and the custody and manner in which such standards may be kept;