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 19(6)] [Section 19] [Entire Act] Union of India - Subsection Section 19(6)(a) in The Standards of Weights and Measures (Enforcement) Act, 1985 (a)the applicant or, as the case may be, the holder of the licence has been given a reasonable opportunity of showing cause against the proposed action, and