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 75] [Entire Act]

State of Odisha - Subsection

Section 75(2) in The Orissa Motor Vehicles Rules, 1993

(2)When schedule of timings has been prescribed under Sub-rule (1) every stage carriage on such route shall run in accordance with it except-
(i)when prevented by accident or other unavoidable cause; or
(ii)when otherwise authorised in writing by the authority granting the permit.