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 131] [Entire Act] State of Chattisgarh - Subsection Section 131(c) in The Chhattisgarh Motor Vehicles Rules, 1994 (c)"Licensing Authority" means the Regional Transport Authority of the region in which the applicant intends to carry on the business.