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 10] [Entire Act]

Union of India - Section

Section 68I in Motor Vehicles Act, 1939

68I. Power to make rules.

(1)The State Government may make rules for the purpose of carrying into effect the provisions of this Chapter.
(2)In particular and without prejudice to the generality of the foregoing power, such rules may provide for all or any of the following matters, namely: -
(a)the form in which, any scheme or approved scheme may be published under section 68C or sub-section (3) of section 68D;
(b)the manner in which objections may be filed under sub-section (1) of section 68D;
(c)the manner in which objections may be considered and disposed of under sub-section (2) of section 68D;
(cc)[ the manner in which application under sub-section (1) of section 68F may be made; [Inserted by Act 56 of 1969, section 45 (w.e.f. 1-10-1970).]
(ccc)the period within which the owner may claim an article found left in any transport vehicle under section 68HH and the manner of sale of such article ;]
(d)the manner of service of orders under this Chapter;
(e)any other matter which has to be, or may be, prescribed.