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 15 in The Motor Vehicles (Driving) Regulations, 2017

15. Merging in traffic.

(1)A motor vehicle entering a national highway or a state highway or a major district road shall give way to traffic on the highway or the major district road, as the case may be.
(2)At an intersection of two roads of same category, the driver of the motor vehicle on the right shall have the right of way.
(3)Wherever applicable, the driver shall use the acceleration for merging lane to build up speed of the vehicle before merging it in the traffic on the highway or on the major district road.
(4)Before and while merging in the traffic, the driver shall keep a close watch on the traffic through rear view mirror and side-view mirrors and signal his intention to merge.
(5)The driver shall not attempt to overtake a vehicle or vehicles ahead of him unless he has stayed long enough in the left-hand lane or the lane in which he had been driving.