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 1] [Section 48(3)] [Section 48] [Entire Act]

Union of India - Subsection

Section 48(3)(xix) in Motor Vehicles Act, 1939

(xix)that an specified bus station or shelter maintained by Government or a local authority shall be used and that any specified rent or fee shall be paid for such use;