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 122(1)] [Section 122] [Entire Act] State of Bihar - Subsection Section 122(1)(ii) in The Bihar Motor Vehicles Rules, 1992 (ii)a child not more than three years of age shall not be reckoned.