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] [Section 2] [Entire Act]

State of Rajasthan - Subsection

Section 2(vii) in The Rajasthan Bar Council (First Constitution) Rules, 1961

(vii)"Exhausted paper" means a voting paper on which no further preference is recorded for a continuing candidate, and includes a voting power on which-