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 130 in The Central Motor Vehicles Rules, 1989

130. Manner of display of class labels.

(1)Where a class label is required to be displayed on a vehicle, it shall be so positioned that the size of the class label is at an angle of 45 degrees to the vertical and the size of such label shall not be of less than twenty-five millimetres square which maybe divided into two portions, the upper half portion being reserved for the pictorial symbol and the lower half for the text:Provided that in the case of smaller packages a suitable size of the label may be adopted.
(2)Where the class label consists of adhesive material, it shall be waterproof and where it consists of metal or other substance on which the pictorial symbol and the text are printed, painted or affixed, they shall be affixed directly on such material and in every case, the surface of the vehicle surrounding the label shall be of a colour that contrasts vividly with the background of the class label.
(3)Every class label displayed on a vehicle shall be positioned in such a manner that it does not obscure other markings required to be displayed under any other law.
(4)Every goods carriage carrying any dangerous or hazardous goods shall display the class label on the places shown in the Table in rule134.