Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 18(7)] [Section 18] [Entire Act] Union of India - Subsection Section 18(7)(c) in The Bureau Of Indian Standards Act, 2016 (c)be liable for the injury caused by non-conforming goods or article, which bears a Standard Mark, as per the provisions of section 31.