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 66] [Entire Act]

Union of India - Subsection

Section 66(2) in The Central Motor Vehicles Rules, 1989

(2)On receipt of an application along with the appropriate fee as specified in rule 81, the registering authority may issue a duplicate letter of authority clearly marked Duplicate.