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 177] [Entire Act]

Union of India - Section

Section 31 in The Motor Vehicles Act, 1988

31. Disqualifications for the grant of conductors licence. - (1) No person under the age of eighteen years shall hold, or be granted, a conductors licence .

(2)The licensing authority may refuse to issue a conductors licence
(a)if the applicant does not possess the minimum educational qualification;
(b)if the medical certificate produced by the applicant discloses that he is physically unfit to act as a conductor; and
(c)if any previous conductors licence held by the applicant was revoked.