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 1088] [Entire Act]

Union of India - Section

Section 74 in The Motor Vehicles Act, 1988

74. Grant of contract carriage permit. - (1) Subject to the provisions of sub-section (3), a Regional Transport Authority may, on an application made to it under section 73, grant a contract carriage permit in accordance with the application or with such modifications as it deems fit or refuse to grant such a permit:

Provided that no such permit shall be granted in respect of any area not specified in the application.
(2)The Regional Transport Authority, if it decides to grant a contract carriage permit, may, subject to any rules that may be made under this Act, attach to the permit any one or more of the following conditions, namely:
(i)that the vehicles shall be used only in a specified area or on a specified route or routes;
(ii)that except in accordance with specified conditions, no contract of hiring, other than an extension or modification of a subsisting contract, may be entered into outside the specified area;
(iii)the maximum number of passengers and the maximum weight of luggage that may be carried on the vehicle, either generally or on specified occasions or at specified times and seasons;
(iv)the conditions subject to which goods may be carried in any contract carriage in addition to, or to the exclusion of, passengers;
(v)that, in the case of motorcabs, specified fares or rates of fares shall be charged and a copy of the fare table shall be exhibited on the vehicle;
(vi)that, in the case of vehicles other than motorcabs, specified rates of hiring not exceeding specified maximum shall be charged;
(vii)that, in the case of motorcabs, a specified weight of passengers luggage shall be carried free of charge, and that the charge, if any, for any luggage in excess thereof shall be at a specified rate;
(viii)that, in the case of motorcabs, a taximeter shall be fitted and maintained in proper working order, if prescribed;
(ix)that the Regional Transport Authority may, after giving notice of not less than one month,
(a)vary the conditions of the permit;
(b)attach to the permit further conditions;
(x)that the conditions of permit shall not be departed from save with the approval of the Regional Transport Authority;
(xi)that specified standards of comfort and cleanliness shall be maintained in the vehicles;
(xii)that, except in the circumstances of exceptional nature, the plying of the vehicle or carrying of the passengers shall not be refused;
(xiii)any other conditions which may be prescribed.
[Provided that the Regional Transport Authority may in the interests of last mile connectivity waive any such condition in respect of any such types of vehicles as may be specified by the Central Government.]
(3)
(a)The State Government shall, if so directed by the Central Government, having regard to the number of vehicles, road conditions and other relevant matters, by notification in the Official Gazette, direct a State Transport Authority and a Regional Transport Authority to limit the number of contract carriages generally or of any specified type as may be fixed and specified in the notification, operating on city routes in towns with a population of not less than five lakhs.
(b)Where the number of contract carriages are fixed under clause (a), the Regional Transport Authority shall, in considering an application for the grant of permit in respect of any such contract carriage, have regard to the following matters, namely:
(i)financial stability of the applicant;
(ii)satisfactory performance as a contract carriage operator including payment of tax if the applicant is or has been an operator of contract carriages; and
(iii)such other matters as may be prescribed by the State Government:
Provided that, other conditions being equal, preference shall be given to applications for permits from
(i)the India Tourism Development Corporation;
(ii)State Tourism Development Corporations;
(iii)State Tourism Departments;
(iv)State transport undertakings;
(v)co-operative societies registered or deemed to have been registered under any enactment for the time being in force;
(vi)ex-servicemen.
[(vii) self-help groups.]