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 138] [Entire Act]

State of Chattisgarh - Subsection

Section 138(2) in The Chhattisgarh Motor Vehicles Rules, 1994

(2)the licensee shall be responsible for proper arrangement for storage of goods collected for despatch or delivery or both;