(3)The provisions of sub-section (1) shall not apply(a)to any transport vehicle owned by the Central Government or a State Government and used for Government purposes unconnected with any commercial enterprise;(b)to any transport vehicle owned by a local authority or by a person acting under contract with a local authority and used solely for road cleansing, road watering or conservancy purposes;(c)to any transport vehicle used solely for police, fire brigade or ambulance purposes;(d)to any transport vehicle used solely for the conveyance of corpses and the mourners accompanying the corpses;(e)to any transport vehicle used for towing a disabled vehicle or for removing goods from a disabled vehicle to a place of safety;(f)to any transport vehicle used for any other public purpose as may be prescribed by the State Government in this behalf;(g)to any transport vehicle used by a person who manufactures or deals in motor vehicles or builds bodies for attachment to chassis, solely for such purposes and in accordance with such conditions as the Central Government may, by notification in the Official Gazette, specify in this behalf;[* * *](i)to any goods vehicle, the gross vehicle weight of which does not exceed 3,000 kilograms;(j)subject to such conditions as the Central Government may, by notification in the Official Gazette, specify, to any transport vehicle purchased in one State and proceeding to a place, situated in that State or in any other State, without carrying any passenger or goods;(k)to any transport vehicle which has been temporarily registered under section 43 while proceeding empty to any place for the purpose of registration of the vehicle;[* * *](m)to any transport vehicle which, owing to flood, earthquake or any other natural calamity, obstruction on road, or unforeseen circumstances, is required to be diverted through any other route, whether within or outside the State, with a view to enabling it to reach its destination;(n)to any transport vehicle used for such purposes as the Central or State Government may, by order, specify;(o)to any transport vehicle which is subject to a hire-purchase, lease or hypothecation agreement and which owing to the default of the owner has been taken possession of by or on behalf of, the person with whom the owner has entered into such agreement, to enable such motor vehicle to reach its destination; or(p)to any transport vehicle while proceeding empty to any place for purpose of repair.[(q) to any transport vehicle having been issued a licence under a scheme, under sub-section (3) of section 67 or sub-section (1) of section 88A, or plying under such orders as may be issued by the Central Government or by the State Government.]