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 1] [Entire Act]

Bengal Presidency - Section

Section 32 in The Calcutta Hackney-Carriage Act, 1919

32. Driver of hackney-carriage to have license. -

(1)No person shall act as a driver of a hackney-carriage without a license granted by the Registering Officer.
(2)No person shall be so licensed unless the Registering Officer, after due inquiry, is satisfied -
(a)that he is competent to drive a hackney-carriage, and has a sufficient knowledge of localities in Calcutta;
(b)that he is of sober habits, and has not been convicted of any offence which, in the opinion of the Registering Officer, is of such a nature as to render him unfit to hold a driver’s license; and
(c)that he is not less than eighteen years of age.