[Cites 0, Cited by 0]
[Entire Act]
State of Madhya Pradesh - Section
Section 76 in M.P. Vat Rules, 2006
76. Transit of goods by Road through the State and issue of transit pass.
| 1. | Name and complete address of the consignor with TIN (if any) | ........................................................ |
| 2. | Name and complete address of the consignee with TIN (if any) | ........................................................ |
| 3. | Name and complete address of the person to whom goods will bedelivered in case his consignee is described as self | ........................................................ |
| 4. | Place from which goods dispatched | ........................................................ |
| 5. | Destination (including District) | ........................................................ |
| 6. | Brief description of goods | ........................................................ |
| 7. | Total quantity | ........................................................ |
| 8. | Total weight | ........................................................ |
| 9. | Total value | ........................................................ |
| 10. | Consignor's Invoice No. and date | ........................................................ |
| 11. | (a) Name and address of the carrier (transport company orowner of the vehicle) | ........................................................ |
| (b) Details of the vehicle with its number | ........................................................ | |
| (c) Name and address of the driver of the vehicle | ........................................................ | |
| (d) Name and address of the person in-charge of the goods. | ........................................................ | |
| (e) Bilty/L.R. No. and date | ........................................................ | |
| 12. | In case of trans-shipment of goods in transit- | ........................................................ |
| (a) name and address of the carrier (transport company orowner of the vehicle) | ........................................................ | |
| (b) details of the vehicle with its number | ........................................................ | |
| (c) name and address of the driver of the vehicle | ........................................................ | |
| (d) name and address of the person in-charge of the goods. | ........................................................ | |
| (e) Bilty/L.R. No. and date | ........................................................ | |
| (f) Name of the exit check post through which the vehiclewould cross the State border. | ........................................................ |