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 2] [Entire Act]

Union of India - Subsection

Section 2(n) in Control of National Highways Land and Traffic) Act, 2002

(n)vehicle means a barrow, sledge, plough, drag and any wheeled or tracked conveyance of any description capable of being used on a High way.