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 21] [Entire Act]

Union of India - Subsection

Section 21(21) in The Central Motor Vehicles Rules, 1989

(21)Not driving a contract carriage, in the absence of a reasonable cause, to the destination named by the hirer by the shortest route.