Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 156(1)] [Section 156] [Entire Act] State of Odisha - Subsection Section 156(1)(ii) in The Orissa Motor Vehicles Rules, 1993 (ii)unless it is moved to a position where it will not cause obstruction or danger take all reasonable precautions to indicate the presence of the vehicle;