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] [Section 177(7)] [Section 177] [Entire Act]

State of Uttarakhand - Subsection

Section 177(7)(b) in The Uttarakhand Motor Vehicles (Fourth Amendment) Rules, 2016

(b)The air conditioned engine compartment shall be provided with sound proof materials so as to damper the engine noise to suitable D.B. level and with vibrating mounting so as to minimise vibration factors in the saloon compartment.