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 26(3)] [Section 26] [Entire Act] State of Rajasthan - Subsection Section 26(3)(d) in Rajasthan Agricultural Loans (Taqavi) Rules, 1958 (d)In the distribution of loans under the Act a person, who has not received any kind of taqavi should be given preference over another who has received such taqavi.