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 16] [Entire Act]

NCT Delhi - Subsection

Section 16(ii) in Delhi Motor Vehicles Rules, 1993

(ii)a person other than driver of a stage carriage may also act as a conductor without holding a conductor's licence, for a period not exceeding one month in any calendar year, provided that: