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 5] [Entire Act]

State of Rajasthan - Subsection

Section 5(1) in The Rajasthan State Road Transport Services (Development) Rules, 1965

(1)Any person wishing to file objection under section 68-D of the Act, shall do so in the form of a memorandum in duplicate, setting forth concisely the grounds of objection to the scheme within 30 days of the publication of the scheme in the official Gazette.