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 146(1)] [Section 146] [Entire Act]

Union of India - Subsection

Section 146(1)(b) in The Central Motor Vehicles Rules, 1989

(b)returns to the authorized insurer the certificate of insurance or cover note issued to him by such insurer in a torn, soiled, defaced or mutilated condition; and