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 202(6)] [Section 202] [Entire Act] State of Chattisgarh - Subsection Section 202(6)(i) in The Chhattisgarh Motor Vehicles Rules, 1994 (i)within an hour of the receipt of the statement referred to in sub-rule (5) to the person by whom the statement was delivered to him; or