Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 215B] [Entire Act] State of Punjab - Subsection Section 215B(8) in The Punjab Motor Vehicles Rules, 1989 (8)If the offending vehicle is found to be un-insured, the Investigating Officer, shall prosecute the owner and driver of the offending vehicle under section 196 of the Act.