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] [Section 60] [Entire Act]

State of Haryana - Subsection

Section 60(6) in The Haryana Motor Vehicles Rules, 1993

(6)Fees shall be paid in advance to the Regional Transport Authority for the period for which the permit is based.