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 18] [Entire Act]

State of Bihar - Subsection

Section 18(3) in The Bihar Motor Vehicles Rules, 1992

(3)No authorisation to drive a transport vehicle shall be granted unless the applicant satisfies the Licensing Authority that:-
(a)he has adequate knowledge of the provisions of the Act and the Rules made thereunder relating to duties, functions and conduct of drivers of transport vehicles to which the application refers,
(b)he possesses a good moral character, and
(c)he possesses minimum educational qualification that may be prescribed by the Central Government in this behalf.