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 Odisha - Section

Section 59A in The Orissa Motor Vehicles Rules, 1993

59A. [ Tickets for Stage Carriages. [Substituted vide Orissa Gazette Extraordinary No. 553 dated 8.5.1998, Notification SRO No. 215/ 98 dated 1.5.1998.]

(1)Passengers travelling in the stage carriage shall be issued tickets in Form-XLIV by the Conductor with clear and legible handwriting. A carbon copy of the ticket issued to the passengers shall be kept in the ticket book. The minimum size of the ticket shall be 12 cm x 6 cm.
(2)In case of advance booking of tickets these particulars shall be filled up by a person authorised by the owner of the stage carriage who shall inform the name and address of the authorised person to the permit granting authority immediately after making such authorisation.
(3)The used ticket books shall be preserved by the permit holder for a period of one year and produced on demand for verification by the permit granting authority or any officer of the Orissa Motor Vehicles Department not below the rank of Traffic Sub-Inspector. The permit holder shall also maintain a register for keeping daily account of the tickets issued in respect of every stage carriage separately and produce on demand by any of the said officers within a period of one year from the date of such issue.]