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 16] [Entire Act]

Union of India - Subsection

Section 16(i) in Motor Vehicles Third Party Insurance Rules, 1946

(i)society means a society of transport vehicle owners which has been permitted under The provisions of sub-section (1) of section 108 of the Act to transact the business of an insurer for the purposes of the Act;