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 120(2)] [Section 120] [Entire Act] State of West Bengal - Subsection Section 120(2)(b) in The West Bengal Motor Vehicles Rules, 1989 (b)Where a vehicle covered by such a permit, is proposed to be replaced by another, the latter vehicle shall also not be more than five years only on the date of such replacement.