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]

Union of India - Section

Section 29 in The Motor Vehicles (Driving) Regulations, 2017

29. Action in case of vehicular accident.

(1)The driver shall maintain absolute cool in case of an accident and do nothing that may harm the other driver or vehicle involved in the accident or any other person.
(2)Minor accidents, -i. the driver or drivers, as the case may be, involved in the accident shall alight from the vehicle and take pictures of the vehicles, the occupants of the vehicles, any pedestrian or any other person or vehicle, whether motor vehicle or otherwise, and the accident scene, if possible;ii. the drivers shall pull the vehicles out of the road immediately so that the vehicles are clear of on coming traffic;iii. the driver or drivers shall place reflective traffic warning triangles near or around the vehicles to alert other drivers, and turn on hazard warning lights;iv. the driver or the riders shall immediately call the police or ambulance or nearest hospital if anyone has been hurt;v. The driver shall not leave the scene of an accident, even if it was a minor accident, until everything has been resolved to everyone's satisfaction.
(3)Major accidents, -
(a)every person involved in the accident shall check himself and other occupants of the vehicle or vehicles involved in the accident to see if anyone has been injured;
(b)if someone has been hurt, medical assistance and police shall be called immediately;
(c)once the condition of the driver and the passengers or riders has stabilised, the persons involved in the accident shall try to take pictures of the persons and vehicles involved in the accident, including the registration plates of the vehicles and the accident scene;
(d)the driver or drivers involved in the accident shall move the vehicles vehicle off to the side of the road, if possible, at the earliest;
(e)if it is not possible to move the vehicle or vehicles, the driver or drivers involved in the accident shall remain in the area of the incident until the police arrives unless the same is not possible due to injuries sustained in the accident;
(f)the driver and the other occupants shall cooperate with the police authorities in the investigation of the accident;
(g)if involved in an accident with another vehicle, the drivers shall exchange the following information with that driver: name, address, phone number, insurance company, policy number, driving license number and registration number of the vehicle.
(4)Interacting with the other driver, -
(i)once the initial shock wears off and it is apparent that no one has been seriously hurt, tempers may flare and all persons involved in the accident shall refrain from losing temper or provoking any other person or persons;
(ii)the driver or any other occupant shall get the other driver's name, address, contact information and insurance details, and provide the same to him;
(iii)if an amicable settlement cannot be made, call the police immediately;
(iv)if police has been informed, all persons involved in the accident shall remain at the scene until the investigators arrive and permit them to leave.