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(ii) in The Rajasthan Statutory Rules and Orders (Extension) Act, 1957

(ii)"statutory" used with reference to a rule, regulation, notification, bye - law or order, means such rule, regulation, notification, bye - law or order made by a competent authority of the pre-organisation State of Rajasthan under any of the laws of the pre-reorganisation State of Rajasthan specified in the Schedule.