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 Haryana - Section

Section 77 in The Haryana Motor Vehicles Rules, 1993

77. Production of permit of demand.

[Section 96(2)(xxx)]. - Part A of a permit shall be produced on demand made at any reasonable time by any officer under the control of the [State Transport Controller] [Substituted for 'Transport Commissioner' by Haryana Notification No. S.O.131/C.A.59/1988/Ss.28, 38, 65, 93, 96, 107, 111, 138, 176 and 213/2003 dated 29.10.2003.] or any police officer not below the rank of a Sub-Inspector, if he is in uniform and such official may also amount any transport vehicle for the purpose of inspecting Part B of the permit.