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 133(6)] [Section 133] [Entire Act] State of West Bengal - Subsection Section 133(6)(a) in The West Bengal Motor Vehicles Rules, 1989 (a)The compliance with provisions of rule 24 of these rules shall be a condition of permit for meterless taxi.