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 151] [Entire Act]

Union of India - Section

Section 38 in The Motor Vehicles Act, 1988

38. Power of State Government to make rules. - (1) A State Government may make rules for the purpose of carrying into effect the provisions of this Chapter.

(2)Without prejudice to the generality of the foregoing power, such rules may provide for
(a)the appointment, jurisdiction, control and functions of licensing authorities and other prescribed authorities under this Chapter;
(b)the conditions subject to which drivers of stage carriages performing the functions of a conductor and persons temporarily employed to act as conductors may be exempted from the provisions of sub-section (1) of section 29;
(c)the minimum educational qualifications of conductors; their duties and functions and the conduct of persons to whom conductors licences are issued;
(d)the form of application for conductors licences or for renewal of such licences and the particulars it may contain;
(e)the form in which conductors licences may be issued or renewed and the particulars it may contain;
(f)the issue of duplicate licences to replace licences lost, destroyed or mutilated, the replacement of photographs which have become obsolete and the fees to be charged therefor;
(g)the conduct and hearing of appeals that may be preferred under this Chapter, the fees to be paid in respect of such appeals and the refund of such fees:
Provided that no fee so fixed shall exceed twenty-five rupees;
(h)the badges and uniform to be worn by conductors of stage carriages and the fees to be paid in respect of such badges;
(i)the grant of the certificates referred to in sub-section (3) of section 30 by registered medical practitioners and the form of such certificates;
(j)the conditions subject to which, and the extent to which, a conductors licence issued in another State shall be effective in the State;
(k)the communication of particulars of conductors licences from one authority to other authorities; and
(l)any other matter which is to be, or may be, prescribed.