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 76] [Entire Act]

Union of India - Subsection

Section 76(3) in The Central Motor Vehicles Rules, 1989

(3)The registering authority shall, on receipt of the application duly endorsed under sub-rule (2), register the vehicle, subject to the provision of section 44.