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 17] [Entire Act]

State of Telangana - Subsection

Section 17(3) in Telangana Public Conveyances Act, 1956

(3)The person who accepts charge of a public conveyance during the absence of the licensee shall, during such period, be deemed for all the purposes of this Act to be the licensee.