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 2] [Entire Act]

State of Maharashtra - Subsection

Section 2(7B) in The Maharashtra Motor Vehicles Tax Act, 1958

(7B)[ "tourist vehicle" means a tourist vehicle as defined in the [Motor Vehicles Act, 1988;] [This clause was inserted by Maharashtra 9 of 1989, Section 2(b).]]