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] [Entire Act]

State of Tripura - Section

Section 21 in Tripura Weights and Measures (Enforcement) Act, 1967

21. Power of Inspector to adjust weights or measures.

- Where it appears to the Administrator desirable that an Inspector should be allowed in any area to adjust the weights or measures or weighing or measuring instruments he may, if he thinks fit, authorise such Inspector to adjust weights and measures or such instruments accordingly. Manufacturers etc., to maintain records and documents. (1) Every manufacturer, repairer or dealer in weights and measures or weighing or measuring instruments and every person using them in transactions for trade or commerce shall maintain such records and accounts as may be prescribed and if required so to do by an Inspector, shall produce such records and accounts before him.
(2)Notwithstanding anything contained in sub-section (1) if the Administrator Is of the opinion that having regard to the nature of business carried on by any such manufacturer, repairer or dealer, it is necessary so to do, he may by order exempt such person or class of persons from the operation of that sub-section.