Section 44B(1) in Delhi Motor Vehicles Rules, 1993
(1)Every application under sub-rule (1) of rule 47, rules 52, 53 and 54, clause (iii) of sub-rule (2) and sub-rule(3) of rule 55, clause (a) of sub-rule (2 of rule 56, clause (a) of sub-rule(1) of rule 57, rules 59 and 60, sub-rules (1) and (2) of rule 61, sub-rule(2) of rule 62, sub-rule (1) of rule 76 and rule 78 of the Central Motor Vehicles Rules, 1989, and rules 31,32,34,41,53 and 56 of the Delhi Motor Vehicles Rules,1993 shall be accompanied by a fee of rupees one hundred and seventy for Part 'B' specified hereunder, in addition to the fees prescribed under rule 81 of the Central Motor Vehicles Rules,1989 and sub-rule(1) of rule 31, clause (c) of sub-rule 32, sub-rule (8) of rule 34, rule 40, sub-rule(4) of rule 41 and rule 59 of these rules:Provided that the provisions of this sub-rule shall not apply to the applications in respect of the vehicles which do not call for modification or updation of the particulars in the Visual Inspection Zone as specified in prescribed Form 23A under the Central Motor Vehicles Rules, 1989 as well as the vehicles registered outside Delhi which have not applied for assignment of the new Registration Mark in Delhi:Provided further that the Certificates of Registration required to be modified or updated with the relevant information in pursuance of the applications mentioned in this sub-rule shall be issued subject to the fees prescribed in this sub-rule.