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 8C(1)] [Section 8C] [Entire Act] State of Rajasthan - Subsection Section 8C(1)(d) in Rajasthan Guaranteed Delivery of Public Service Rules, 2011 (d)becomes of unsound mind and stands so declared by competent court; or