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] [Entire Act]

Union of India - Section

Section 5 in The Motor Vehicles (Driving) Regulations, 2017

5. Duties of drivers and riders.

(1)Every driver shall at all times drive the vehicle with due care and caution.
(2)The driver shall ensure that at the time of driving a vehicle, he is in full control of his physical and mental abilities and physically and mentally fully fit to drive a vehicle.
(3)The driver shall at all times maintain a good lookout and concentrate on the road and the traffic and avoid any activity which distracts, or is likely to distract, his attention.
(4)The driver and the riders shall take special care and precautions to ensure the safety of the most vulnerable road users such as pedestrians, cyclists, children, the elderly and the differently abled persons.
(5)The driver shall ensure that his vehicle, while moving or when stationary, does not cause any hindrance or undue inconvenience to other road users or to the occupants of any properties.
(6)The driver shall ensure that his view is not obstructed and his hearing is not impaired by passengers, animals, the load, equipment in the vehicle or by the condition of the vehicle.
(7)The driver shall ensure that he and the other occupants of the vehicle wears seat belts, if provided in the vehicle.
(8)The driver shall ensure that a child up to twelve years of age is seated in an appropriate child restraint system, wherever provided.
(9)Wherever provided by or under the law, the rider of a motor cycle, with or without a side car, and the pillion-rider and occupant of the side car shall wear protective head gear (helmet) or such other safety device as specified under any law for the time being in force.
(10)The driver shall ensure that loud music is not played in the vehicle.
(11)The driver shall not watch digital motion pictures or videos while driving, except where required for route navigation:Provided that the driver shall use a device for route navigation in such a manner as not to distract his attention from driving.
(12)The driver shall strictly comply with the laws for the time being in force relating to prohibition on consumption of alcohol and drugs and smoking, and also ensure compliance thereto by the other crew, riders and passengers, if any.
(13)The driver shall take care of himself and the passengers of the vehicle, when getting into or out of a vehicle so as to ensure his own safety and the safety of the other staff, the passengers and other road users.
(14)The driver shall not, in any public place, drive a vehicle which, to his knowledge, has a defect, or which he could have discovered by exercising ordinary care, and on account of which defect the driving of the vehicle is likely to cause undue danger to the safety of the occupants of the vehicles or other road users.
(15)If a technical defect is discovered in a vehicle while it is being driven, the driver shall take the vehicle off the road in the quickest possible manner:Provided that powered two wheelers may be pushed to safety in a situation of discovery of a technical defect during driving.
(16)While riding or driving a motor cycle or a three wheeler, the driver or the rider shall not hold on to or push any other vehicle.
(17)The driver of a motor cycle or a three wheeler shall at all times hold the handle bar with both hands except when signalling the manoeuvre as specified in regulation 9.
(18)The driver may take his feet off the pedals or foot rests only if the road conditions so require or safely permit.