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 6(4)] [Section 6] [Entire Act] State of Rajasthan - Subsection Section 6(4)(b) in Rajasthan Guaranteed Delivery of Public Service Rules, 2011 (b)Along with the order to provide service, the second appellate authority may impose a penalty according to the provision of section 7.