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] [Entire Act]

State of Punjab - Section

Section 34 in The Punjab Motor Vehicles Rules, 1989

34. Appellate Authority

. [Sections 57 and 65(2)(b) and (p)] - The State Transport Commissioner shall be the appellate authority for the purpose of section 57.