Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 134(1)] [Section 134] [Entire Act] Union of India - Subsection Section 134(1)(iii) in The Central Motor Vehicles Rules, 1989 (iii)the class label of the dangerous or hazardous goods of the size of not less than 250 millimetres square;