Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Entire Act]

State of Rajasthan - Section

Section 173A in Rajasthan Land Revenue (Land Records) Rules, 1957

173A. [ Leave. [Substituted by G.S.R. 52, dated 8-7-86, published in Rajasthan Gazette Part IV-C(I), dated 14-8-86, p. 145.]

- Casual leave and other kinds of leave where no substitute is required, shall be sanctioned by the Tehsildar. In case the appointment of a substitute is required and privilege and other kinds of leave are applied for, the same shall be sanctioned by the Collector].