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 14(8)] [Section 14] [Entire Act] State of Rajasthan - Subsection Section 14(8)(d) in Rajasthan Land Revenue (Allotment of Land for Agricultural Purposes) Rules, 1970 (d)the allottee makes default in the timely payment of the price referred to in clause 5 of the rule and/or the annual rent: or