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 20(3)] [Section 20] [Entire Act] State of Rajasthan - Subsection Section 20(3)(iv) in Rajasthan Stamp Rules, 2004 (iv)any other person or class of persons deemed by the Collector to be fit and proper for the sale of stamps.