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 102] [Entire Act] State of Rajasthan - Subsection Section 102(3) in Rajasthan Co-operative Societies Rules, 2003 (3)The Chairman and the member as referred to in sub-section (3) and (4) of section 105, shall be selected and appointed by the Rajasthan High Court and the Government respectively.