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 25AA] [Entire Act] State of Rajasthan - Subsection Section 25AA(6) in Rajasthan Motor Vehicles Taxation Rules, 1951 (6)that owing to any prohibitory orders under Section 144 of the Code of Criminal Procedure, 1973 (Act No. 2 of 1974) or any other law and order situation,