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 35] [Entire Act]

State of Odisha - Subsection

Section 35(6) in The Orissa Motor Vehicles Rules, 1993

(6)Upon receipt of intimation under Sub-rule (5) the State Transport Authority and the registering authority shall take a note of such recovery in the register maintained in Forms prescribed under Sub-rules (3) and (4).