Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 173(2)] [Section 173] [Entire Act] State of West Bengal - Subsection Section 173(2)(iii) in The West Bengal Motor Vehicles Rules, 1989 (iii)refuse to pay a fresh fare when he has altered or defaced his ticket so as to render the number or any portion thereof illegible, or