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]

State of Haryana - Section

Section 3 in The Stage Carriages Act, 1861

3. Refusal of license.

- The Magistrate or [ - ] [The word 'Chief', was omitted by Act, 10 of 1914.] Commissioner of Police to whom the application for the license of a stage-carriage is made may refuse to license the same, if he shall be of opinion that such stage-carriage is unserviceable or is unsafe or unfit for public accommodation or use.Particulars of license. - If a Magistrate or [ - ] [The word 'Chief', was omitted by Act, 10 of 1914.] Commissioner of Police as aforesaid shall grant a license, the license shall set forth the number thereof, the name and residence of the proprietor of the stage-carriage, the place at which his head office is held, the largest number of passengers and the greatest weight of luggage to be carried in or on such carriage, the number of horses by which such carriage is to be drawn and the name of the place at which such carriage is licensed.