Mobile View
Main Search Forums Advanced Search Disclaimer
Loading...
User Queries
[Section 68F(1C)] [Section 68F] [Complete Act]
Central Government Act
Section 68F(1C)(lD) in The Motor Vehicles Act, 1939
(lD) Save as otherwise provided in sub- section (lA) or subsection (lC), no permit shall, be granted or renewed during the period interevening between the date of publication, under section 68C of any scheme and the date of publication of the approved or
1. Subs. by Act 56 of 1969 s. 41, for certain words. (w. e. f. 2- 3- 1970 ).
2. Ins. by s. 41, ibid. (w. e. f. 2- 3- 1970 ).
modified scheme, in favour of any person for any class of road transport service in relation to an area or route or portion thereof covered by such scheme: Provided that where the period of operation of a permit in rela- tion to any area, route or portion thereof specified in a scheme published under section 68C expires after such publication, such permit may be renewed for a limited period, but the permit so renewed shall cease to be effective on the publication of the scheme under sub- section (3) of section 68D.]