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 42D] [Entire Act] State of Rajasthan - Subsection Section 42D(2) in The Rajasthan Zamindari and Biswedari Abolition Rules, 1959 (2)The receipt issue and verification of bonds in the sub-treasury shall be made in accordance with the provisions of rules 37 and 38.