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 147] [Entire Act]

Union of India - Section

Section 103 in The Motor Vehicles Act, 1988

103. Issue of permits to State transport undertakings. - (1) Where, in pursuance of an approved scheme, any State transport undertaking applies in such manner as may be prescribed by the State Government in this behalf for a stage carriage permit or a goods carriage permit or a contract carriage permit in respect of a notified area or notified route, the State Transport Authority in any case where the said area or route lies in more than one region and the Regional Transport Authority in any other case shall issue such permit to the State transport undertaking, notwithstanding anything to the contrary contained in Chapter V.

(2)For the purpose of giving effect to the approved scheme in respect of a notified area or notified route, the State Transport Authority or, as the case may be, the Regional Transport Authority concerned may, by order,
(a)refuse to entertain any application for the grant or renewal of any other permit or reject any such application as may be pending;
(b)cancel any existing permit;
(c)modify the terms of any existing permit so as to
(i)render the permit ineffective beyond a specified date;
(ii)reduce the number of vehicles authorised to be used under the permit;
(iii)curtail the area or route covered by the permit in so far as such permit relates to the notified area or notified route.
(3)For the removal of doubts, it is hereby declared that no appeal shall lie against any action taken, or order passed, by the State Transport Authority or any Regional Transport Authority under sub-section (1) or sub-section (2).