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] [Entire Act]

State of Odisha - Section

Section 3 in The Orissa Motor Vehicles (Licensing of Agents) Rules, 1993

3. Licensing of agents.

- No person shall act as an agent unless he holds valid licence in Form III granted by the licensing authority authorising the carrying on of such business.