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 58 in The Central Motor Vehicles Rules, 1989

58. No objection certificate.

(1)An application for the issue of no objection certificate under section 48 in respect of a motor vehicle shall be made in Form 28 to the registering authority by which the vehicle was previously registered, accompanied by
(a)the certified copy of the certificate of registration;
(b)the certified copy of the certificate of insurance;
(c)evidence of payment of motor vehicle tax up-to-date;
(d)where no tax is payable for a certain period a certificate from the tax collecting authority that no tax is due from the vehicle for the said period.
(2)In the case of a transport vehicle, in addition to the documents referred to in sub-rule (1), documentary evidence in respect of the following matters shall also be furnished, namely:
(a)that the vehicle is not covered by any permit issued by any transport authority;
(b)that the sum of money agreed upon to be paid by the holder of the permit under sub-sections (5) and (6) of section 86, if any, is not pending recovery;
(c)evidence of payment of tax on passengers and goods under any law for the time being in force up to the date of application for no objection certificate.
(3)On receipt of an application under sub-rule (1), the registering authority shall fill Part III of Form 28 and return that part to the applicant duly signed.
(4)Where the registering authority grants or refuses to grant the no objection certificate, it shall return the duplicate copy of the said Form to the applicant and the triplicate copy to the other registering authority after duly filling and signing Part II thereof.