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 202(2)] [Section 202] [Entire Act] State of Bihar - Subsection Section 202(2)(iv) in The Bihar Motor Vehicles Rules, 1992 (iv)in the case of single-decked vehicle to a height exceeding 355 centimeters from the surface upon which the motor vehicle rests.