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 5] [Entire Act]

State of Bihar - Subsection

Section 5(3) in Bihar Inter-State Tourist Vehicles Rules, 1969

(3)The State Transport Authority shall also forward, at intervals of three months, a statement in the Form specified in Schedule IV giving classified information in regard to the endorsements made by that Authority under Rule 3 which are valid on the date of the statement.