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] [Section 84] [Entire Act]

State of Chattisgarh - Subsection

Section 84(2) in The Chhattisgarh Motor Vehicles Rules, 1994

(2)On receipt of an application under sub-rule (1) the Transport Authority may reject the application :-
(i)if the another vehicle proposed for replacement differs in material particulars from the existing vehicle, and
(ii)if there are arrears of tax in respect of the existing vehicle.