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]

NCT Delhi - Section

Section 110 in Delhi Motor Vehicles Rules, 1993

110. Prohibition on Mounting or Taking hold of vehicle.

(1)No person shall mount or attempt to mount or alight from any motor vehicle, when the motor vehicle is in motion.
(2)No person shall take hold of and no driver of a motor vehicle shall cause or allow any person to take hold of any motor vehicle when in motion for the purpose of begin towed or drawn upon some other wheeled vehicle or otherwise.