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 59A] [Entire Act] State of Rajasthan - Subsection Section 59A(ii) in Rajasthan Stamp Rules, 1955 (ii)the instrument relating to transaction of any immovable property of urban or rural area, except agricultural land, shall fully and truly set forth-