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 26(2)] [Section 26] [Entire Act] State of Maharashtra - Subsection Section 26(2)(d) in The Maharashtra Public Conveyance Act, 1920 (d)permit any person to be carried, without the express consent of the hirer, in a public conveyance the whole of which has been hired by any person;