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 22] [Entire Act]

State of Punjab - Subsection

Section 22(5) in The Punjab Standards of Weights and Measures (Enforcement) Rules, 1993

(5)To ensure a proper check of the accuracy of a weighing instrument, the user shall keep at the site of each weighing instrument duly verified and stamped weights equal to one-tenth of the capacity of the instrument or one tonne, whichever is less :Provided that the Controller may specify the total number of verification and stamped weights to be maintained in trade premises where the number of weighing instruments is more than one.