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 197] [Entire Act] State of Punjab - Subsection Section 197(2) in The Punjab Motor Vehicles Rules, 1989 (2)The District Magistrate may in the case of any taxi stand relax any or all the provisions contained in sub-rule (1).