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 11A] [Entire Act] State of Rajasthan - Subsection Section 11A(3) in Rajasthan Religious Buildings and Places Act, 1954 (3)The Collector shall than hear and decide the objections, if any, and record the finding on the matter.