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 85] [Entire Act]

NCT Delhi - Subsection

Section 85(2) in Delhi Motor Vehicles Rules, 1993

(2)Particulars to be entered in the log-book.
(A)In the case of contract carriage. - (i) the name of the hirer, with sufficient particulars to enable him to be identified;
(ii)the appropriate number of persons included in the party;
(iii)the starting point and the ending point of the trip and the route to be followed;
(iv)the date and time from which the hiring has effect;
(v)the date and time when the journey is expected to be completed; and
(vi)the nature and weight of any goods carried.
(B)In case of a goods vehicle. - (i) the name(s) of the person or persons for whom the goods are being carried;
(ii)the nature and weight of the goods;
(iii)the starting point and the ending point of the trip and the route to be followed; and
(iv)the date and time when the trip is to begun and when it is to be completed:
Provided that in a case of a vehicle carrying miscellaneous goods belonging to a number of owners it shall suffice if the names of two of them to be recorded with a general description of the types of goods carried.