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] [Section 82] [Entire Act]

State of Haryana - Subsection

Section 82(3) in The Haryana Motor Vehicles Rules, 1993

(3)If the goods are claimed within the period specified, a charge of rupee one per kilogram or a part thereof for twenty-four hours or fraction thereof subject to a minimum charge of two rupees shall be levied. The unclaimed articles shall also be liable to these charges on account of their custody and disposal.