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] [Entire Act]

State of Haryana - Section

Section 133 in The Haryana Motor Vehicles Rules, 1993

133. Special requirements for public vehicle.

[Section 111]. - (1) Every public service vehicle, and all parts thereof including paint work or varnish, shall be maintained in a clean and sound condition and the engine, mechanism and all working parts in reliable working order.
(2)Every public vehicle shall carry a first-aid box with glazed-front of dimension suitable to accommodate the following articles, namely :-
(i)leaflet containing first-aid instruction;
(ii)set of ordinary splints (consisting of six splints with four iron sockets);
(iii)four triangular bandages;
(iv)3 x 2½ packet surgeons lint;
(v)sterlised cotton wool two in number of twenty-five grams packets;
(vi)sterlised fingers dressing twenty four in number;
(vii)sterlised hand or foot dressing twelve in number;
(viii)sterlised body dressing three in number;
(ix)sterlised burn dressing -
(i)two in number of small size;
(ii)two in number of large size;
(x)two eye pads;
(xi)one card safety pins;
(xii)one pair scissors;
(xiii)one spool plater twenty-five millimetres;
(xiv)one medicine tumber;
(xv)antiseptic cream containing 0.5 per cent of centirmide BP in non-greasy base;
(xvi)one bottle spirit surgical;
(xvii)4 bottle Sal Volatile;
(xviii)four small tourniquet;
(xix)empty bottle fitted with cork and camel hair brush for every drop;
(xx)one pad splinter forceps; and
(xxi)medicine glass of 75 cubic centimetres.