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 144] [Entire Act]

State of Haryana - Subsection

Section 144(2) in The Haryana Motor Vehicles Rules, 1993

(2)For the purpose of this rule, seat back shall not be deemed to be part of the seat.