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 123] [Entire Act]

Union of India - Section

Section 178 in The Motor Vehicles Act, 1988

178. Penalty for travelling without pass or ticket and for dereliction of duty on the part of conductor and refusal to ply contract carriage, etc. - (1) Whoever travels in a stage carriage without having a proper pass or ticket with him or being in or having alighted from a stage carriage fails or refuses to present for examination or to deliver up his pass or ticket immediately on a requisition being made therefor, shall be punishable with fine which may extend to five hundred rupees.

Explanation . In this section, pass and ticket have the meanings respectively assigned to them in section 124.
(2)If the conductor of a stage carriage, or the driver of a stage carriage performing the functions of a conductor in such stage carriage, whose duty is
(a)to supply a ticket to a person travelling in a stage carriage on payment of fare by such person, either wilfully or negligently,
(i)fails or refuses to accept the fare when tendered, or
(ii)fails or refuses to supply a ticket, or
(iii)supplies an invalid ticket, or
(iv)supplies a ticket of a lesser value, or
(b)to check any pass or ticket, either wilfully or negligently fails or refuses to do so, he shall be punishable with fine which may extend to five hundred rupees.
(3)If the holder of a permit or the driver of a contract carriage refuses, in contravention of the provisions of this Act or rules made thereunder, to ply the contract carriage or to carry the passengers, he shall,
(a)in the case of two-wheeled or three-wheeled motor vehicles, be punishable with fine which may extend to fifty rupees; and
(b)in any other case, be punishable with fine which may extend to [five hundred rupees].