Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 2 docs
C.P. Bava vs Transport Commissioner on 11 June, 2008
National Insurance Co. Ltd. vs Krishnakumar Kittu Nair on 20 February, 2001

Loading...
User Queries
[Section 24] [Complete Act]
Central Government Act
Section 24(1) in The Motor Vehicles Act, 1939
(1) An application by or on behalf of the owner of a motor vehicle for registration shall be in Form E as set forth in the First Schedule, shall contain the information required by that form, and shall be accompanied by the prescribed fee: 2[ Provided that where a motor vehicle is jointly owned by more persons than one, the application shall be made by one of them on behalf of all the owners and such applicant shall be deemed to be the owner of the motor vehicle for the purposes of this Act.]