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]

State of Chattisgarh - Section

Section 166 in The Chhattisgarh Motor Vehicles Rules, 1994

166. Steps.

(1)In any public service vehicle other than a motor cab, the top of the tread of the lowest step for any entrance or exit, other than an emergency exit shall not be more than fifty centimetres or less than twenty-five centimetres above the ground when the vehicle, is empty. All steps shall be fitted with non-slip treads. Fixed steps shall not be less than twenty-five centimetres wide and shall in no case project laterally beyond the body of the vehicle unless they are so protected by the front wings or otherwise that they are not liable to injure pedestrians.
(2)In the case of a double decked vehicle :
(i)the risers of all steps leading from the lower to the upper deck shall be closed, and no unguarded aperture shall be left at the top landing board;
(ii)all steps leading from the lower to the upper deck shall be fitted with non-slip treads;
(iii)the horizontal distance from the nearest point of the riser of the top step to the vertical line passing through the nearest point of the seat opposite to the top tread of the staircase, excluding any grab rail which does not project more than eight centimetres from back of the seat shall not be less than sixty-six centimetres.
(iv)the outer stringer of an out-side staircase shall be so constructed or a bend shall be so placed, as to act as a screen to persons ascending or descending the height of the outer guard rail shall not be less than one hundred centimetres above the front of the tread of each step.