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] [Entire Act]

Union of India - Section

Section 65 in The Central Motor Vehicles Rules, 1989

65. General conditions to be observed by the holder of letter of authority.

- The holder of a letter of authority shall
(a)maintain a register with a separate page for each vehicle containing the registration number of the vehicle for which the certificate of fitness is granted or renewed, the make and model of the vehicle, the engine number and the chassis number of the vehicle along with the pencil print of the chassis number, the name and address of the owner of the vehicle, particulars of any permit of such vehicle, period of validity of certificate of fitness granted or renewed and the signature of the owner of the vehicle or his authorised representative;
(b)forward the particulars of the transport vehicles for which certificates of fitness have been granted or renewed and the period of validity of such certificate, within two days of grant or renewal of the certificate of fitness, to the authority which has granted the permit and where the transport vehicle is not covered by a permit, to the transport authority in whose jurisdiction the vehicle is kept;
(c)issue to every transport vehicle satisfying the requirements of section 56, a certificate of fitness in accordance with the provisions of rule 62;
(d)not shift the place of business mentioned in the letter of authority without the prior approval in writing of the registering authority which granted the letter of authority;
(e)keep the premises of the testing station and the records and registers maintained by it and all the machinery, equipment and apparatus in the premises at all reasonable time open for inspection by the registering authority or any person of the Motor Vehicles Department of the State Government established under section 213 authorised in this behalf by the registering authority;
(f)display at a prominent place in its main office the following:
(i)the letter of authority in original issued to the authorised testing station by the registering authority;
(ii)the name and address of the person authorised to issue or renew the certificate of fitness;
(iii)the qualifications of the persons referred to in clause (a) of sub-rule (3) of rule 63;
(g)not charge a fee for inspection of a vehicle for the purpose of issue or renewal of the appropriate certificate of fitness in excess of the fee specified in rule 81;
(h)surrender to the Regional Transport Authority having jurisdiction over the area, the register referred to in clause (a)as soon as entries in all the pages in the register are completed and in any case not later than two days after such completion.