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 34] [Entire Act]

NCT Delhi - Subsection

Section 34(10) in Delhi Motor Vehicles Rules, 1993

(10)To enable firms and associations empowered under sub-rule (2) to fulfill the requirements of the preceding sub-rule the registering authority shall allocate to each firm or association a block of registration marks.