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 9] [Section 12] [Entire Act]

Union of India - Subsection

Section 12(2) in The Motor Vehicles Act, 1988

(2)In particular, and without prejudice to the generality of the foregoing power, such rules may provide for all or any of the following matters, namely:
(a)licensing of such schools or establishments including grant, renewal and revocation of such licences;
(b)supervision of such schools or establishments;
(c)the form of application and the form of licence and the particulars to be contained therein;
(d)fee to be paid with the application for such licences;
(e)conditions subject to which such licences may be granted;
(f)appeals against the orders of refusal to grant or renew such licences and appeals against the orders revoking such licences;
(g)conditions subject to which a person may establish and maintain any such school or establishment for imparting instruction in driving of motor vehicles;
(h)nature, syllabus and duration of course or courses for efficient instruction in driving any motor vehicle;
(i)apparatus and equipments (including motor vehicles fitted with dual control) required for the purpose of imparting such instruction;
(j)suitability of the premises at which such schools or establishments may be established or maintained and facilities to be provided therein;
(k)qualifications, both educational and professional (including experience), which a person imparting instruction in driving a motor vehicle shall possess;
(l)inspection of such schools and establishments (including the services rendered by them and the apparatus, equipments and motor vehicles maintained by them for imparting such instruction);
(m)maintenance of records by such schools or establishments;
(n)financial stability of such schools or establishments;
(o)the driving certificates, if any, to be issued by such schools or establishments and the form in which such driving certificates shall be issued and the requirements to be complied with for the purposes of issuing such certificates;
(p)such other matters as may be necessary to carry out the purposes of this section.