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 78] [Entire Act]

State of Madhya Pradesh - Subsection

Section 78(6) in The M.P. Motor Vehicles Rules, 1994

(6)The weight in kilogram of goods carried in a stage carriage shall not exceed (R-P) x 75, where in relation to a single-decked stage carriage or to the lower deck of a double decked stage carriage.Explanation. - R is the registered passenger seating capacity of the vehicle and P is the number of passengers actually carried on the vehicle.