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 Karnataka - Section

Section 16 in Karnataka Traffic Control Act, 1960

16. Power to make rules for construction, equipment and maintenance of vehicles.

(1)The State Government may, after previous publication, by notification, make rules regulating the construction, equipment and maintenance of vehicles used on highways and public places, and different rules may be made for different areas of the State.
(2)Without prejudice to the generality of the foregoing power, rules may be made under this section governing any of the following matters either generally in respect of vehicles or in respect of vehicles of a particular class or description or in particular circumstances, namely:-
(a)the width, height and length of vehicles.
(b)the size, nature and condition of wheels and tyres.
(c)brakes.
(d)lamps and reflectors.
(e)warning devices.
(f)the inspection of vehicles by prescribed authorities.
(g)regulating the particulars exhibited on vehicles and the manner in which such particulars shall be exhibited.