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 25] [Section 110A] [Entire Act]

Union of India - Subsection

Section 110A(1) in Motor Vehicles Act, 1939

(1)An application for compensation arising out of an accident of the nature specified in sub-section (1) of section 110 may be made-
(a)by the person who has sustained the injury; or
(aa)[ by the owner of the property; or] [Inserted by Act 47 of 1978, section 32 (w.e.f 16.1.1979).]
(b)where death has resulted from the accident, [by all or any of the legal representatives] [Substituted by Act 56 of 1960, section 58, for 'by the legal representatives' (w.e.f 2-3-1970).] of the deceased; or
(c)by any agent duly authorised by the person injured [or all or any of the legal representatives] [Substituted by Act 56 of 1960, section 58, for 'or the legal representatives' (w.e.f 2-3-1970).] of the deceased, as the case may be:
[Provided that where all the legal representatives of the deceased have not joined in any such application for compensation, the application shall be made on behalf of or for the benefit of all the legal representatives of the deceased and the legal representatives who have not so joined, shall be impleaded as respondents to the application.] [Inserted by section 58, Act 56 of 1960, (w.e.f. 2-3-1970).]