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 176] [Entire Act] State of Rajasthan - Subsection Section 176(2) in Rules of the High Court of Judicature for Rajasthan, 1952 (2)Unless otherwise ordered, no paper book shall be required in cases of which the valuation is below Rs. 20,000/-.