Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 3(2)] [Section 3] [Entire Act] State of Rajasthan - Subsection Section 3(2)(a) in Rajasthan private Security Agencies (Regulation) Rules, 2006 (a)a demand draft or banker's cheque showing the payment of fees as per sub-section (3) of section 7 of the Act, payable to the Controlling Authority.