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 17(1)] [Section 17] [Entire Act] Bombay Presidency - Subsection Section 17(1)(iii) in The Bombay Motor Vehicles Tax Rules, 1959 (iii)belongs to the Government of India or the Government of Maharashtra.