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 3(2)] [Section 3] [Entire Act]

State of Madhya Pradesh - Subsection

Section 3(2)(i) in The M.P. Highway Act, 1936

(i)the carrying and use on vehicles or animals of a bell or other instrument for giving audible and sufficient warning of their approach or position;