Section 219(2) in The Bihar Motor Vehicles Rules, 1992
(2)This, rule shall not apply-(a)to any trailer having not more than two wheels and not exceeding 771 kilograms in weight laden when used singly and not in a train with other trailers,(b)to the trailing half on an articulated vehicle,(c)to any trailer used solely for carrying water for the purposes of the drawing vehicle, when used singly and not in a train with other trailers,(d)to any agricultural or road-making or road repairing or road-cleaning implement drawn by a motor vehicle,(e)to any closed trailer specially constructed for any purpose and specifically exempted from any or all of the provisions of this rule by an order in writing made by the authority, to the extent so exempted,(f)to any trailer specially constructed or adopted from any purpose upon which an attendant cannot safely be carried.