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 150] [Entire Act]

State of Bihar - Subsection

Section 150(2) in The Bihar Motor Vehicles Rules, 1992

(2)For the purpose of this Rule the seat back shall not be deemed to be a part of the seat.