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 66] [Entire Act]

State of Haryana - Subsection

Section 66(iv) in The Haryana Motor Vehicles Rules, 1993

(iv)in the case of contract carriage permit, no passenger or goods shall be taken up or set down enroute; and