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 132] [Entire Act]

Union of India - Section

Section 176 in The Motor Vehicles Act, 1988

176. Power of State Government to make rules. - A State Government may make rules for the purpose of carrying into effect the provisions of sections 165 to 174, and in particular, such rules may provide for all or any of the following matters, namely:

(a)the form of application for claims for compensation and the particulars it may contain, and the fees, if any, to be paid in respect of such applications;
(b)the procedure to be followed by a Claims Tribunal in holding an inquiry under this Chapter;
(c)the powers vested in a Civil Court which may be exercised by a Claims Tribunal;
(d)the form and the manner in which and the fees (if any) on payment of which an appeal may be preferred against an award of a Claims Tribunal; and
(e)any other matter which is to be, or may be, prescribed.