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 136] [Entire Act]

State of Chattisgarh - Subsection

Section 136(5) in The Chhattisgarh Motor Vehicles Rules, 1994

(5)In the event of the forfeiture of a security deposit or part thereof, by the Licensing Authority, the licence shall cease to be valid if the licensee tails to make payment to bring the security already furnished by him to its original value within thirty days of the receipt of the order of forfeiture.