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 100(2)] [Section 100] [Entire Act] State of Haryana - Subsection Section 100(2)(i) in The Haryana Motor Vehicles Rules, 1993 (i)the permit in respect of the vehicle contains a provision or condition in respect of the goods which may not be carried on the vehicle.