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 69] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 69(1) in The Jammu and Kashmir Standards of Weights and Measures (Enforcement) Act, 1997

(1)Subject to the provision of sub-section (2), an appeal shall lie (a) from every decision given or order made under Chapter V, chapter VI, Chapter VII, Chapter VIII, Chapter IX, or Chapter X of this Act, by :-
(i)an Inspector, or (ii) an Additional Controller, to the controller; and (b) from every decision given or order made by the controller under Chapter V, chapter VI, Chapter VII, Chapter VIII, Chapter IX, or Chapter X of this Act, not being a decision made in appeal under clause (a), to the Government or any officer specially authorised in this behalf by the Government.