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 Uttar Pradesh - Subsection

Section 2(24) in The U.P. Municipalities Act, 1916

(24)"Vehicle" means a wheeled conveyance capable of being used on a street, and includes a bicycle, tricycle [or motor vehicle as defined in the] [Substituted by U.P. Act No. 5 of 1935.] [United Provinces Motor Vehicles Taxation Act, 1935 (U.P. Act No. 5 of 1935)] [See now U.P. Motor Vehicles Taxation Act, 1997 (U.P. Act No. 21 of 1997).];