Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 2(1)] [Section 2] [Entire Act] State of Kerala - Subsection Section 2(1)(n) in Kerala Police Act, 2011 (n)"Vehicle" means any means of transport which carries any person, animal or object and includes in it a carriage, cart, van, truck, handcart, boat, bicycle, tricycle, rickshaw, motor vehicle, vessel or aeroplane.