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 200] [Entire Act]

Union of India - Section

Section 94 in Motor Vehicles Act, 1939

94. Necessity for insurance, against third party risk.

(1)No person shall use except as a passenger or cause or allow any other person to use a motor vehicle in a public place, unless there is in force in relation to the use of the vehicle by that person or that other person, as the case may be, a policy of insurance complying with the requirements of this Chapter.Explanation. - A person driving a motor vehicle merely as a paid employee, while there is in force in relation to the use of the vehicle no such policy as is required by this sub-section, shall not be deemed to act in contravention of the sub-section unless he knows or has reason to believe that, there is no such policy in force.
(2)[ Sub-section (1) shall not apply to any vehicle owned by the Central Government or a State Government and used for Government purposes unconnected with any commercials enterprise.
(3)The appropriate Government may, by order, exempt from the operation of sub-section (1) any vehicle owned by any of the following authorities. namely:-
(a)the Central Government or a State Government, if the vehicle is used for Government purposes connected with any commercial enterprise;
(b)any local authority;
(c)any State transport undertaking within the meaning of section 68A Provided that no such order shall be made in relation to any sue authority unless a fund has been established and is maintained by that authority in accordance with the rules made in that behalf under this Act for meeting any liability arising out of the use of any vehicle of that authority which that authority or any person in its employment may incur to third parties.
[Explanation. - For the purposes of this sub-section, appropriate Government means the Central Government or the State Government, as the case may be, and-
(i)in relation to any corporation or company owned by the Central Government or any State Government, means the Central Government or that State Government;
(ii)in relation to any corporation or company owned by the Central Government and one or more State Governments, means the Central Government;
(iii)in relation to any other State Transport Undertaking or any local authority, means that Government which has control over that Undertaking or authority.]]