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 7] [Section 2] [Entire Act]

Union of India - Subsection

Section 2(16) in Motor Vehicles Act, 1939

(16)"motor car" means any motor vehicle other than a transport vehicle, [omnibus] [Substituted by Act 100 of 1956, section 2, for 'locomotive' (w.e.f. 16-2-1957).], road-roller, tractor, motor cycle or invalid carriage;