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 168] [Entire Act]

State of Haryana - Subsection

Section 168(4) in The Haryana Motor Vehicles Rules, 1993

(4)A Regional Transport Authority or its officer if so authorised by it may, by an order in writing, in emergent cases, exempt any motor vehicle for such period and subject to such conditions as may be specified, from any or all the provisions of this rule.