Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 18 docs - [View All]
A. S. T. Arunachalam Pillai vs M/S. Southern Roadways (Private) ... on 29 April, 1960
Ishwar Singh Bagga & Ors. Etc vs State Of Rajasthan Etc on 19 November, 1986
M/S. Krishna Bus Service Pvt. Ltd. ... vs State Of Haryana & Ors on 25 July, 1985
Munirathnam Mudaliar vs Regional Transport Officer on 24 January, 1986
S. Krishnaswami Mudaliar And Anr. vs P.S. Palani Pillai And Anr. on 12 April, 1957

User Queries
[Complete Act]
Central Government Act
Section 133A in The Motor Vehicles Act, 1939
133A. 5[ Appointment of motor vehicles officer.
(1) The State Government may, for the purpose of carrying into effect the provisions of this Act, establish a Motor Vehicles Department and appoint as officers thereof such persons as it thinks fit.
1. Ins. by Act 56 of 1969, s. 73 (w. e. f. 2- 3- 1970 ).
2. Subs. by the A. O. 1950, for" the Central or Provincial Legislature".
3. Subs, by Act 3 of 1951, s. 3 and Sch., for" the Legislature of a Part A State".
4. Subs. by the A. O. 1950, for" as the legislature".
5. Ins. by Act 20 of 1942, s. 21.
6. Omitted and ins. by Act 26 of 1976, S. 3 (w. e. f. 26 9. 1975 ).
(2) Every such officer shall be deemed to be a public servant within the meaning of the Indian Penal Code. (45 of 1860 .)
(3) The State Government may make rules to regulate the discharge by officers of the Motor Vehicles Department of their functions and in particular and without prejudice to the generality of the foregoing power to prescribe the uniform to be worn by them, the authorities to which they shall be subordinate, the duties to be per- formed by them, the powers (including the powers exercisable by police officers under this Act) to be exercised by them, and the conditions governing the exercise of such powers.]
(4) 1[ In addition to the powers that may be conferred on any officer of the Motor Vehicles Department under sub- section (3), such officer as may be empowered by the State Government in this behalf shall also have the power to,-
(a) make such examination and inquiry as he thinks fit in order to ascertain whether the provisions of this Act and the rules made thereunder are being observed;
(b) with such assistance, if any, as he thinks fit, enter, inspect and search any premises which is in the occupation of a person who, he has reason to believe, has committed an offence under this Act or in which a motor vehicle in respect of which such offence has been committed is kept: Provided that-
(i) any such search without a warrant shall be made only, by an officer of the rank of a gazetted officer;
(ii) where the offence is punishable with fine only the search shall not be made after sunset and before sunrise;
(iii) where the search is made without a warrant, the gazetted officer concerned shall record in writing, the grounds for not obtaining a warrant and report to his immediate superior that such search has been made;
(c) examine any person and require the production of any register or other document maintained in pursuance of this Act, and take on the spot or otherwise statements
1. Ins. by Act 56 of 1969, s. 74 (w. e. f. 2- 3- 1970 ).
of any person which he may consider necessary for carrying out the purposes of this Act;
(d) seize or take copies of any registers or documents or portions thereof as he may consider relevant in respect of an offence under this Act which he has reason to believe has been committed;
(e) launch prosecutions in respect of any offence under this Act and to take a bond for ensuring the attendance of the offender before any Court;
(f) exercise such other powers as may be prescribed: Provided that no person shall be compelled under this sub- section to answer any question or make any statement tending to incriminate himself.
(5) The provisions of the 3[ Code of Criminal Procedure, 1973 ] (2 of 1974 .) so far as may be, apply to any search or seizure under this section as they apply to any search or seizure under the authority of any warrant issued under 3[ section 94] of that Code.]