Mobile View
Main Search Forums Advanced Search Disclaimer
Loading...
User Queries
[Section 63(1)] [Section 63] [Complete Act]
Central Government Act
Section 63(1)(a) in The Motor Vehicles Act, 1939
(a) where a motor vehicle covered by a permit granted in one State is to be used for the purposes of defence in any other State, such vehicle shall display a certificate, in such form, and issued by such authority, as the Central Government may, by notification in the Official Gazette, specify, to the effect that the vehicle shall be used for the period specified therein exclusively for the purposes of defence; and