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 West Bengal - Section

Section 358A in The West Bengal Motor Vehicles Rules, 1989

358A. [ Computer service to be charged. [Rule 358A inserted vide clause 2(21) of the Notification No. 5305-WT/6M-21/2002 dated 12.12.2003 (w.e.f. 16.12.2003).]

- A computer service fee, as specified in Schedule A, shall be charged for any transaction made through the computer system of any Motor Vehicles Office or the State Transport Authority.] [Sub-rule (2) substituted vide clause 2(19)(b) of the Notification No. 5305-WT/6M-21/2002 dated 12.12.2003 (w.e.f. 16.12.2003).]