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 71] [Entire Act]

State of Haryana - Subsection

Section 71(2) in The Haryana Motor Vehicles Rules, 1993

(2)On receipt of an application under sub-rule (1) the State or a Regional Transport Authority, may in its discretion, reject the application :-
(i)if it has prior to the application given notice of its intention to reduce the number of transport vehicles of that class generally or in respect of the route or area to which the permit applies; or
(ii)if the new vehicle differs in material respects from the old; or
(iii)if the holder of the permit has contravened any of the provisions of the permit or has been deprived of possession of the old vehicle under the provisions of a hire purchase agreement.