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 12(5)] [Section 12] [Entire Act] State of Rajasthan - Subsection Section 12(5)(vii) in Rajasthan Civil Services (Medical Attendance) Rules, 2008 (vii)Entire amount of advance shall be remitted through Demand Draft in favour of the hospital.