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 1] [Entire Act]

Union of India - Section

Section 22 in The Central Motor Vehicles Rules, 1989

22. Endorsement by Courts.

- A Court convicting a holder of a license, for any one of the offences specified hereunder, shall endorse or cause to be endorsed in the driving license, the particulars of such conviction, namely :
(a)Driving without a license,or without a license which is effective, or without a license applicable to the vehicle driven (section 3).
(b)Allowing a license to be used by another person (section 6(2)).
(c)Driving when disqualified (section 23).
(d)Driving an unregistered vehicle (section 39).
(e)Driving a transport vehicle not covered by a certificate of fitness (section 56).
(f)Driving a transport vehicle in contravention of section 66.
(g)Driving in contravention of rule 118.
(h)Failure to comply with provisions of section 114.
(i)Refusing or failing within specified time to produce license or certificate of registration (section 130).
(j)Failing to stop vehicle as required under section132.
(k)Obtaining or applying for a license without giving particulars of endorsement (section 182).
(l)Driving at excessive speed (section 183).
(m)Driving dangerously (section 184).
(n)Driving while under the influence of drink or drugs (section 185).
(o)Driving when mentally or physically unfit to drive (section 186).
(p)Abetment of an offence punishable under section183 or 186.
(q)Abetment of offence specified in section 188.
(r)Taking part in an unauthorised race or trial of speed (section 189).
(s)Using vehicle in unsafe condition (section 190).
(t)Driving vehicle exceeding permissible limit or weight (section 194).
(u)Altering a license or using an altered license.
(v)An offence punishable with imprisonment in the commission of which a motor vehicle was used.
State Register