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 148] [Entire Act]

State of Madhya Pradesh - Subsection

Section 148(3) in The M.P. Motor Vehicles Rules, 1994

(3)A copy of memorandum shall be sent by the objector to the Head of the State Transport Undertaking.