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 15 in The Central Motor Vehicles Rules, 1989

15. Driving test.

(1)No person shall appear for the test of competence to drive unless he has held a learners license for a period of at least [thirty days] [Substituted by GSR 933(E), dated 28.10.1989, for 'six weeks' (w.e.f. 28.10.1989).].
(2)The test of competence to drive referred to in sub-section(3) of section 9 shall be conducted by the licensing authority or such other person as may be authorized in this behalf by the State Government in a vehicle of the type to which the application relates.
(3)The applicant shall satisfy the person conducting the test that he is able to
(a)adjust rear-view mirror;
(b)take suitable precautions before starting the engine;
(c)move away safely and smoothly straight ahead at an angle, while at the same time engaging all gears until the top gear is reached;
(d)to change to the lower gears quickly from the top gear when the traffic conditions warrant such change;
(e)change quickly to lower gears when driving downhill;
(f)stop and re-start the vehicle on a steep upward incline making proper use of the hand-brake or of the throttle and the foot-brake without any rolling back, turn right and left corners correctly and make proper use of the rear-view mirror before signalling;
(g)overtake, allow to be overtaken, meet or cover the path of other vehicles safely and take an appropriate course of the road with proper caution giving appropriate signals;
(h)give appropriate traffic signals at the appropriate time, in clear and unmistakable manner by hand or by electrical indicators fitted to the vehicle;
(i)change the lanes with proper signals and with due care;
(j)stop the vehicle in an emergency or otherwise, and in the latter case, bring it to rest at an appropriate course on the road safely, giving appropriate signals;
(k)in the case of vehicle having a reverse gear, driving the vehicle backwards, reverse it into a limited opening either to the right or left under control and with reasonable accuracy;
(l)cause the vehicle to face in the opposite direction by means of forward and reverse gears;
(m)take correct and prompt action on the signals given by traffic signs, traffic lights, traffic controllers, policemen and take appropriate action on signs given by other road users;
(n)act correctly at pedestrian crossings, which is not regulated by traffic lights or traffic police, by giving preference to persons crossing the roads;
(o)keep well to the left in normal driving;
(p)regulate speed to suit varying road and traffic conditions;
(q)demonstrate general control of the vehicle by confident steering and smooth gear changing and braking as and when necessary;
(r)make proper use of the rear-view mirror before signalling, beginning maneuvering, moving away, altering the course to overtake,turning right or stopping;
(s)use proper side when driving straight, turning right, turning left and at junction of the road;
(t)make proper use of accelerator, clutch, gears, brakes (hand and foot) steering and horn;
(u)anticipate the actions of pedestrians, drivers of other vehicles and cyclists;
(v)take precautions at cross roads and on road junctions with regard to:
(i)adjustment of speed on approach,
(ii)proper use of rear-view mirror,
(iii)correct positioning of the vehicle before and after turning to the right or left,
(iv)avoidance of cutting right hand corners,
(v)looking right,left and right again before crossing or emerging;
(w)concentrate in driving without his attention being distracted and to demonstrate the presence of mind;
(x)show courtesy and consideration for the safety and convenience of other road users, such as pedestrians, drivers of other motor vehicles or cyclists.