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 8] [Entire Act]

State of Punjab - Subsection

Section 8(5) in The Punjab Motor Vehicles Rules, 1989

(5)Any person preferring an appeal under sub-rule (1) shall be entitled to inspect the file of the Appellate Authority by making an application bearing a cash receipt or a treasury challan of -
(a)in respect of urgent inspection - [rupees twenty] [ Substituted vide Punjab Government Notification No. GSR84/CA/59/88/Ss.28, 38, 65, 93/Amd.(1)94.]; and
(b)in respect of ordinary inspection - rupees five;