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]

State of Punjab - Section

Section 214 in The Punjab Motor Vehicles Rules, 1989

214. Motor Vehicles Reserve Fund

. [Section 146(3)] - A Motor Vehicles Reserve Fund shall be established and the contribution thereto shall be made at the rate of not less than rupees five hundred per annum per vehicle by any of the authorities specified in sub-section (3) of section 146 :Provided that the contribution may cease when the maximum limit of rupees two thousand per vehicle is reached but it shall again be continued at the aforesaid rate when the accumulation in the Motor Vehicle Reserve fund falls below the maximum as a result of withdrawals from the Fund.