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 16(3)] [Section 16] [Entire Act] State of Rajasthan - Subsection Section 16(3)(g) in The Rajasthan Dacoity Affected Areas Act, 1986 (g)setting aside an order of dismissal for default or an order passed by it ex parte, or