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 3(1)] [Section 3] [Entire Act] State of Rajasthan - Subsection Section 3(1)(b) in Rajasthan Civil Services (Commutation of Pension) Rules, 1996 (b)"applicant" means a Government servant, including a retired Government servant, who applies for commutation of fraction of pension in the prescribed form.