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(2)] [Section 19] [Entire Act] State of Jammu-Kashmir - Subsection Section 19(2)(a) in The Jammu and Kashmir Standards of Weights and Measures (Enforcement) Act, 1997 (a)shall be-(i)in such form,(ii)issued on payment of such fees, and(iii)valid for such period, as may be prescribed;