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 22] [Entire Act]

State of Punjab - Subsection

Section 22(2) in The Punjab Motor Vehicles Rules, 1989

(2)In the case of an application for grant of a conductor's licence, if the licensing authority has reason to believe that the applicant is physically unfit to perform the duties of a conductor, it may call upon him to furnish a third copy of his clear and recent photograph in addition to the photographs already furnished under sub-rule (1) and to produce another medical certificate of fitness in Form 'MC Con' from a Medical Board appointed by the State Transport Commissioner on the recommendations of the Chief Medical Officer of the district concerned for this purpose and the photograph so furnished should be firmly affixed with the application duty signed and sealed by the registered medical practitioner.