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 64] [Entire Act]

State of Haryana - Subsection

Section 64(5) in The Haryana Motor Vehicles Rules, 1993

(5)When goods are carried in a stage carriage in addition to the passengers, the goods shall be of such a nature and shall be so packed and secured on the vehicle that no danger, inconvenience or discomfort is caused to any passenger, such number of seats as may be specified in the permit shall be kept free and unimpeded for the use of passengers and the assess to the entrance to and exit from the vehicle required under Chapter VIII shall be unobstructed.