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 336] [Entire Act] State of Rajasthan - Subsection Section 336(29) in Rajasthan Panchayati Raj Rules, 1996 (29)Exercise powers of regional officer as per provisions of GF & AR as regards purchases, sanctions, write off, time barred claims and all such other financial matters.