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 58(3)] [Section 58] [Entire Act] State of Rajasthan - Subsection Section 58(3)(c) in Chit Funds (Rajasthan) Rules, 1989 (c)Set forth concisely and under distinct heads the grounds of objections to the order appealed against with a memorandum of evidence;