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 Telangana - Section

Section 30 in Telangana Public Conveyances Act, 1956

30. Compensation payable by driver causing damage.

- The driver of any public conveyance who by negligence or misconduct causes any hurt or damage shall, in addition to any punishment to which he may be liable by law pay the complainant such reasonable compensation as the Magistrate may direct, and such compensation shall be leviable as a fine.Procedure