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 25F] [Entire Act] State of Rajasthan - Subsection Section 25F(iv) in The Rajasthan Tenancy (Board Of Revenue) Rules, 1955 (iv)is objected to by the Urban Improvement Trust or a Municipal Board, as the case may be, or