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 20] [Entire Act]

State of Rajasthan - Subsection

Section 20(1) in The Rajasthan Weights and Measures (Enforcement) Act, 1958

(1)Subject to the provisions of sub-section (2), an appeal shall lie-
(a)from every decision of an Inspector or any Assistant Inspector under this Act, to the [Controller] or any Assistant [Controller] [Substituted by section 5 of Rajasthan Act No. 37 of 1961, Published in Rajasthan Gazette, Extraordinary, Part 4-A, dated 24.11.1961.] of Weights and Measures specially authorised in this behalf by the State Government; and
(b)from every decision of the [Controller] [Substituted by section 5 of Rajasthan Act No. 37 of 1961, Published in Rajasthan Gazette, Extraordinary, Part 4-A, dated 24.11.1961.] or Assistant [Controller] [Substituted by section 5 of Rajasthan Act No. 37 of 1961, Published in Rajasthan Gazette, Extraordinary, Part 4-A, dated 24.11.1961.] under this Act, not being a decision in appeal under clause (a), to the State Government or any officer specially authorised in this behalf by the State Government.